High Court Kerala High Court

Shibukumar.K.C. vs The District Collector on 6 October, 2010

Kerala High Court
Shibukumar.K.C. vs The District Collector on 6 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30070 of 2010(G)


1. SHIBUKUMAR.K.C.,KUNNEL HOUSE,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,PATHANAMTHITTA.
                       ...       Respondent

2. THE R.D.O., THIRUVALLA.

3. THE S.I. OF POLICE, THIRUVALLA.

                For Petitioner  :SRI.T.P.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/10/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                  W.P.(C) No. 30070 of 2010
            ```````````````````````````````````````````````````````
              Dated this the 6th day of October, 2010

                           J U D G M E N T

Petitioner is the owner of a tipper lorry bearing

registration No.KL-04-W-1926. According to the petitioner,

while the vehicle was engaged in the transportation of red soil

for PWD road work, the third respondent took the vehicle into

custody. In this writ petition, petitioner challenges the seizure

and prays for an order releasing the vehicle.

2. Learned Government Pleader, on instructions,

submits that in respect of the aforesaid incident, crime

No.1296/2010 alleging offences under the provisions of Mines

and Minerals (Development and Regulation) Act, 1957 has

been registered against the petitioner, at the Thiruvalla Police

Station. It is stated that the FIR has been lodged before the

Judicial First Class Magistrate, Thiruvalla.

3. Now that the crime has been registered and FIR is

lodged as above, the petitioner will have to move appropriate

WPC.30070/10
: 2 :

application before the Court and with that liberty, this writ

petition is disposed of.

(ANTONY DOMINIC, JUDGE)
aks