IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13475 of 2010(H)
1. SENTHIL M., AGED 25,
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. TAHSILDAR,
4. VILLAGE OFFICER,
For Petitioner :SRI.A.AHZAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :25/05/2010
O R D E R
S.SIRI JAGAN, J.
==================
I.A.No.6465/2010 & W.P.(C).No. 13475/2010
==================
Dated this the 25th day of May, 2010
J U D G M E N T
The counsel for the petitioner submits that in view of the opinion
of the Court that the petitioner’s remedy lies in approaching the
Magistrate before whom the First Information Report has been lodged
for release of his vehicle, this writ petition itself may be disposed of
with that liberty.
In the above circumstances, this writ petition is disposed of
without prejudice to the right of the petitioner to approach the
concerned criminal court where an FIR has been lodged in respect of
the seizure of the petitioner’s vehicle on allegation of violation of the
provisions of the Mines & Minerals (Development & Regulation) Act,
1957. It would also be open to the petitioner to approach the
appropriate authority for compounding the offence, if the same is
permitted under law.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2