High Court Kerala High Court

Radhakrishnan.V vs The District Collector on 13 May, 2010

Kerala High Court
Radhakrishnan.V vs The District Collector on 13 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14833 of 2010(D)


1. RADHAKRISHNAN.V, AGED 47 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. SUPERINTENDENT OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.C.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :13/05/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                      W.P.(C) No. 14833 OF 2010
            ............................................................................
                        Dated this the 13th May, 2010



                                   J U D G M E N T

The grievance of the petitioner is in respect of callous

inaction on the part of the first respondent in considering Ext. P2

application preferred seeking to release the vehicle bearing No.

KL-13/P.8722, which was seized by the third respondent on

15.04.2010. The learned Counsel for the petitioner submits that

the petitioner or his vehicle was not involved in any offence

and that the proceedings are liable to be finalised forthwith,

passing appropriate orders by the first respondent, in accordance

with the relevant provisions of law.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, the first

respondent is directed to consider and pass appropriate orders

on Ext. P2 with regard to release of interim custody of the

vehicle to the petitioner, as expeditiously as possible, at any

W.P.(C) No. 14833 OF 2010

2

rate, within a period of two weeks from the date of receipt of a

copy of the judgment. The first respondent is also directed to

pass final orders in the proceedings, taking the same to a logical

conclusion, as expeditiously as possible, at any rate, within a

period of two months thereafter.

4. The petitioner shall produce a copy of the judgment

along with a copy of the Writ Petition before the first respondent

for pursuing further steps.

The Writ Petition is disposed of.

P.R. RAMACHANDRA MENON,
JUDGE.

lk