IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26707 of 2007(D)
1. SURESH KUMAR, S/O CHOYI,
... Petitioner
Vs
1. THE TAHSILDAR, TALUK OFFICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. THE DISTRICT COLLECTOR,
For Petitioner :SRI.T.KRISHNAN UNNI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/09/2007
O R D E R
ANTONY DOMINIC,J
================
W.P.(C).No.26707 of 2007
===========================
Dated this the 7th day of September, 2007
JUDGMENT
Petitioner’s Mini Lorry is seized on the allegation that the
same was used for unauthorised transportation of river sand.
The complaint is that though the vehicle is retained with the
second respondent the proceedings are not finalised. It is also
submitted that if the second respondent had produced the
vehicle before the concerned Magistrate court application could
be made an interim custody.
In this case the appropriate course in my view is to direct
the third respondent to pass final orders in the matter as
required under Rule 27 of the Rules. Accordingly it is directed
that the third respondent shall finalise the proceedings with
respect to the petitioner’s vehicle as expeditiously as possible, at
any rate within ten days from the date of receipt of a copy of this
judgment.
The petitioner is directed to produce a certified copy of this
judgment before the third respondent for compliance.
ANTONY DOMINIC,JUDGE
dvs