IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13541 of 2009(K)
1. SHAJI, S/O.KUMARAN, AGED 38 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :12/05/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).13541/2009
--------------------
Dated this the 12th day of May, 2009
JUDGMENT
Petitioner claims to be the owner in possession
of a Mini Lorry, which was seized by the second
respondent for the alleged unauthorized
transportation of river sand without requisite pass.
Petitioner has moved the District Collector for
appropriate orders regarding the release of the
vehicle as per Ext.P1 and the same is pending
consideration.
I heard learned Government Pleader also. In
the result, writ petition is disposed of directing the
first respondent to consider and pass orders on
Ext.P1, in accordance with law, within four weeks
from the date of receipt of a copy of this judgment.
V.GIRI,
Judge
mrcs