High Court Kerala High Court

Vinod.T vs The District Collector on 26 March, 2010

Kerala High Court
Vinod.T vs The District Collector on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10517 of 2010(L)


1. VINOD.T, S/O.AK. THANKAPPAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.JAI GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :26/03/2010

 O R D E R
                T.R.RAMACHANDRAN NAIR, J.
             ------------------------------------------------
                   W.P.(C)No.10517 of 2010
             ------------------------------------------------
            Dated this the 26th day of March, 2010

                             JUDGMENT

The petitioner is the owner of a Tipper (Swaraj Mazda)

Lorry bearing Reg.No.KL-5Y-4358. It is submitted that the

vehicle has been seized by the second respondent on 25/3/2010

alleging illegal transportation of river sand. The petitioner

contends that the sand was transported on the basis of a valid

pass.

2. The petitioner has sought for a direction to the 1st

respondent for interim custody of the vehicle, as per Exhibit P3.

Aggrieved by the delay in disposal of the application, this writ

petition has been filed.

3. Heard the learned counsel for the petitioner and the

learned Government Pleader. There will be a direction to the 1st

respondent to take a decision on Exhibit P3 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 1st respondent to pass final

W.P.(C)No.10517 of 2010
2

orders within a period of two months from the date of receipt of

a copy of this judgment with notice to the petitioner and after

considering the pleas raised by the petitioner, on merits.

This writ petition is disposed of as above.

T.R.RAMACHANDRAN NAIR, JUDGE

skj