IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 146 of 2010(P)
1. JOMON, MULLAMKUZHIYIL HOUSE
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE
... Respondent
2. THE DISTRICT COLLECTOR
For Petitioner :SRI.M.R.SARIN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :05/01/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.146 of 2010-P
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of January, 2010.
JUDGMENT
The petitioner is the registered owner of a lorry bearing registration
No.KL-7-S-4932. On 14.12.2009, the first respondent seized the vehicle of
the petitioner alleging illegal transportation of river sand. On seizing the
vehicle, the first respondent had forwarded the same with requisite
documents to the second respondent. Thereupon, the petitioner had
approached the second respondent for granting interim custody of the
vehicle, as per Ext.P2. Aggrieved by the delay in disposal of the
application, this writ petition is filed.
2. Heard learned counsel for the petitioner and learned Govt. Pleader.
3. There will be a direction to the second respondent to take a
decision on Ext.P2 within a period of seven days from the date of
production of a copy of this judgment, in the light of the well settled
principles laid down by this Court in various decisions and on such terms
and conditions. The matter will be considered in accordance with law.
There will be a further direction to the second respondent to pass final
orders within a period of two months from the date of receipt of a copy of
wpc 146/2010 2
this judgment with notice to the petitioner and after considering the pleas
raised by the petitioner, on merits.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/