IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21058 of 2010(F)
1. DILEEP KUMAR, AGED 28 YEARS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.K.SUNILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :07/07/2010
O R D E R
S.SIRI JAGAN, J.
------------------------------------
W.P.(C). NO. 21058 OF 2010
----------------------------------
Dated this the 7th day of July, 2010
JUDGMENT
Petitioner has filed Ext.P3 application before the 2nd
respondent for interim custody of the vehicle seized on allegation
of illegal transport of river sand. He seeks disposal of Ext.P3
expeditiously. The learned Government Pleader points out that
petitioner is not the registered owner of the vehicle.
After having heard both sides I dispose of this writ petition
with following directions:-
The 2nd respondent shall consider and pass
orders on Ext.P3 as expeditiously as possible, at any
rate within two weeks from the date of receipt of a
copy of this judgment. It is open to 2nd respondent to
consider whether, in view of the fact that the
petitioner is not the registered owner of the vehicle,
the petitioner is entitled to interim custody. It will be
open to petitioner to file a joint application along with
the registered owner, if so advised.
S.SIRI JAGAN, JUDGE.
mns