Kerala High Court
Sasidharan vs The State Of Kerala on 22 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37083 of 2009(E)
1. SASIDHARAN, AGED 40, HINDU,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.BABU PAUL
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :22/12/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.37083 of 2009-E
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 22nd day of December, 2009.
JUDGMENT
The petitioner has not made any application
before the District Collector for release of the
vehicle involved in an alleged violation of law
relating to movement of sand. The police who have
apprehended, would necessarily make over a report
to the District Collector at the earliest. All
other issues are left open. The writ petition
ordered accordingly.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/2212