High Court Kerala High Court

Sajeev vs The District Collector on 6 October, 2008

Kerala High Court
Sajeev vs The District Collector on 6 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29455 of 2008(F)


1. SAJEEV, S/O.RAVEENDRAN, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, ERNAKULAM,
                       ...       Respondent

2. THE DISTRICT GEOLOGIST, ERNAKULAM

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :06/10/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                   W.P.(C).29455/2008
                      --------------------
        Dated this the 6th day of October, 2008

                      JUDGMENT

Petitioner is the registered owner of a mini Lorry

bearing registration No.KL-36-4259, which was seized

under the Protection of river banks and regulation of

sad mining Act, by the third respondent, Sub Inspector

of Police, on the allegation that it was being used for

transportation of river sand without valid permit. The

said vehicle is now under the custody of the third

respondent. Ext.P2 application was submitted by the

petitioner before the first respondent, District

Collector. On request made by the petitioner, first

respondent sent Ext.P1 pass for verification of the

second respondent, the District Geologist, and after

verification, it was found that the pass is a genuine

one and he sent Ext.P3 report to the first respondent.

Petitioner has sought for the release of the vehicle as

per Ext.P2.

2. Having heard learned Government Pleader also,

W.P.(C).29455/2008
2

writ petition is disposed of directing the first respondent

to pass final orders on Ext.P2 application submitted by

the petitioner in relation to the seizure and confiscation

of vehicle belonging to him bearing registration No. KL-

36-4259, in the light of Exts.P1 and P3, within a period

of two weeks from the date of receipt of a copy of this

judgment.

V.GIRI,
Judge

mrcs