High Court Kerala High Court

Somarajan vs Sub Inspector Of Police on 22 February, 2008

Kerala High Court
Somarajan vs Sub Inspector Of Police on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5225 of 2008(V)


1. SOMARAJAN, AGED 45 YEARS, S/O. GOPALAN,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/02/2008

 O R D E R
                           ANTONY DOMINIC, J.

                          ===============

                      W.P.(C) NO. 5225 OF 2008 V

                    ====================


             Dated this the 22ndday of February, 2008


                               J U D G M E N T

The petitioner complains that a lorry belonging to him

bearing Regn.No.KL-4/G 8679 has been detained while it was

transporting ordinary sand. Ext.P4 is the mahazar, in which the

only irregularity that is alleged is that it did not accompany a

pass issued by the Revenue Divisional Officer or the Tahsildar. In

Ext.P5, the Geologist has stated that it is ordinary sand and not

river sand which was transported. However, none of the

documents produced by the petitioner clearly indicate what

proceedings are pending in respect of the lorry in question. Be

that as it may, if at all the respondents want to continue the

adjudication, they are free to do so. Pending such adjudication, I

do not think that in the peculiar facts of this case, it is necessary

to continue detention of the lorry.

2. Therefore, I direct that the lorry referred to above

WPC 5225/08

:2 :

shall be released to its registered owner on executing a bond

undertaking to produce the same as and when needed and not to

alienate or encumber the same. Once the RDO passes an order

releasing the lorry in compliance with the above direction, the

same shall be produced before the 1st respondent, who shall

arrange for release of the lorry from the custody.

Writ petition is disposed of as above.

ANTONY DOMINIC,JUDGE.

Rp