High Court Kerala High Court

Shihabudheen vs State Of Kerala on 10 February, 2009

Kerala High Court
Shihabudheen vs State Of Kerala on 10 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 399 of 2009()


1. SHIHABUDHEEN, S/O.HAMSA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :10/02/2009

 O R D E R
                            V. RAMKUMAR, JUDGE
                    ...............................................
                         Crl.R.P. No.399 of 2009
                    ...............................................

                      Dated: 10th February 2009

                                   O R D E R

Petitioner, who claims to be the owner of a mini lorry bearing Reg.

No. KL.13/H.455 challenges the order dated 30-01-2009 passed by the

J.F.C.M. Pattambi in C.M.P. No. 134 of 2009 as per which the petitioner

claimed interim custody of the vehicle allegedly involved in illicit

transportation of river sand.

2. Apart from the fact that the court below was not inclined to

grant interim custody of the lorry to the petitioner, the Public Prosecutor

submits that proceedings are pending before the District Collector for

confiscation of the lorry together with the sand. If so, the petitioner, as

held in Subramonian v. State of Kerala – 2009 (1) KLT 77, can move

the District Collector for interim custody of the vehicle in case there is

delay in concluding the proceedings for confiscation. Reserving the said

right of the petitioner, this Revision is dismissed.

Dated, this the 10th day of February, 2009.

Sd/-V. Ramkumar, Judge.

/true copy/