High Court Kerala High Court

Sharafali vs The District Magistrate on 16 June, 2009

Kerala High Court
Sharafali vs The District Magistrate on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16610 of 2009(U)


1. SHARAFALI, S/O.ABOOBACKER,
                      ...  Petitioner

                        Vs



1. THE DISTRICT MAGISTRATE,MALAPPURAM.
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.M.N.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :16/06/2009

 O R D E R
                        V.GIRI, J
                     .......................
                  W.P.(C).16610/2009
                     .......................
         Dated this the 16th day of June, 2009

                      JUDGMENT

Vehicle bearing registration No.KL-10-A-5825

belonging to the petitioner was seized on 29.1.2009 by

the 2nd respondent on the ground that the same was

being used for transportation of river sand without

authority. This is evidenced by Ext.P2 seizure

mahazar. The files have now been transmitted to the

District Collector who is to take a decision in the

matter of release/seizure of the vehicle.

2. Petitioner has not moved the District Collector so

far. He may demonstrate his authority to transport the

consignment in question and move an application

before the District Collector within one week from

today. If he does so, District Collector shall consider

his application in accordance with law and take a

decision after hearing the petitioner, within three

months thereafter.

Writ petition is disposed of as above.

V.GIRI,
Judge
mrcs