IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18144 of 2010(P)
1. SHIMMY THOMAS,CHEENICKAL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY DISTRICT
... Respondent
2. S.I.OF POLICE,KALADY POLICE STATION.
For Petitioner :SMT.R.LEELA
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/06/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.18144 OF 2010
-------------------------------
Dated this the 11th day of JUNE, 2010
J U D G M E N T
The petitioner complains that the petitioner is not being
given interim custody of the vehicle seized on allegation of illegal
transportation of river sand.
2. I have heard the learned Government Pleader also.
3. The principles regarding grant of interim custody of
vehicles have been laid down by this Court in the decision in
District Collector, Malappuram v. Abdul Kasim [2010 (1) KLT
SN 31 (C.No.38)].
4. In the above circumstances, this writ petition is
disposed of with the following directions:
The 1st respondent shall get the value of the vehicle
assessed by a competent officer and give interim custody of the
vehicle in terms of the conditions laid down in the above said
decision within two weeks from the date of receipt of a certified
copy of this judgment.
S. SIRI JAGAN, JUDGE
acd