High Court Kerala High Court

Shihabudheen vs The District Collector on 1 April, 2009

Kerala High Court
Shihabudheen vs The District Collector on 1 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10524 of 2009(I)


1. SHIHABUDHEEN, S/O.HAMSA, 45 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, PALAKKKAD
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/04/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
            W.P.(C) NOs. 10524 & 10612 OF 2009
            ==========================

             Dated this the 1st day of April, 2009

                         J U D G M E N T

In these writ petitions, petitioners claim to be the registered

owners of vehicles bearing Regn.Nos. KL 10F/7759 and KL 5Q

844. Proceedings have been initiated against the aforesaid

vehicles under the provisions of the Kerala Protection of River

Banks and Regulation of Removal of Sand Act, 2001. These

proceedings are pending. While so, the petitioners have filed

Ext.P3 applications for release of the vehicles and orders have not

been passed by the 1st respondent. It is with this grievance the

writ petitions have been filed.

Taking into account the above, the writ petitions are

disposed of directing that the 1st respondent shall consider and

pass orders on Ext.P3 applications referred to above. This shall be

done, as expeditiously as possible, at any rate within 10 days of

production of a copy of this judgment.

ANTONY DOMINIC, JUDGE
Rp