High Court Kerala High Court

Abdul Latheef vs The District Collector on 30 December, 2009

Kerala High Court
Abdul Latheef vs The District Collector on 30 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37781 of 2009(P)


1. ABDUL LATHEEF, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB-INSPECTOR OF POLICE,

                For Petitioner  :SRI.MANSOOR.B.H.

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/12/2009

 O R D E R
                             S. SIRI JAGAN, J.
                 =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                        W.P.(C) No. 37781 of 2009
                 =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                 Dated this the 30th day of December, 2009

                                JUDGMENT

Petitioner’s vehicle bearing registration No.KL-7N-1845 has been

seized by the 2nd respondent on the allegation of contravention of the

provisions of the Kerala Protection of River Banks and Regulation of

Removal of Sand Act, 2001. The petitioner’s grievance is that by Ext.P4 he

applied for interim custody of the vehicle, which has not been considered so

far.

2. Heard the learned Government Pleader appearing for the

respondents also.

3. In the facts and circumstances of the case, I dispose of this writ

petition with a direction to the 1st respondent to consider and pass orders

on Ext.P4 application submitted by the petitioner for interim custody of the

vehicle as expeditiously as possible, at any rate within one week from the

date of receipt of copy of this judgment. The 1st respondent shall also pass

final orders in the matter within the time limit prescribed under the Act and

the Rules.

S. SIRI JAGAN, JUDGE.

Mn.