High Court Kerala High Court

T.Rajan vs The District Superintendent Of … on 27 August, 2009

Kerala High Court
T.Rajan vs The District Superintendent Of … on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24057 of 2009(B)


1. T.RAJAN, S/O. THANKAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.RAJESH SIVARAMANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :27/08/2009

 O R D E R
                               V.GIRI,J.
                        -------------------------
                  W.P ( C) No.24057 of 2009
                        --------------------------
              Dated this the 27th August,2009

                          J U D G M E N T

Petitioner is aggrieved by the seizure of his vehicle

bearing Reg. No.KL-49 A 4036 by the 2nd respondent on

29/7/2009 for illicit transportation of river sand. Vehicle

was then produced by the Superintendent of Police,

according to the petitioner.

2. Learned Government Pleader submits that files

have been forwarded to the District Collector. Petitioner

may therefore approach the District Collector for release

of the vehicle and if an application is filed before the

District Collector, it shall be considered and disposed of, in

accordance with law, after hearing the petitioner, within a

period of four weeks from the date of receipt of a copy of

this judgment.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

2

3