High Court Kerala High Court

Saidu Muhammed vs The District Collector on 15 January, 2007

Kerala High Court
Saidu Muhammed vs The District Collector on 15 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1677 of 2007(Y)


1. SAIDU MUHAMMED, S/O. ABDU RAHIMAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.DILIP MOHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :15/01/2007

 O R D E R
                       C.N.RAMACHANDRAN NAIR, J.

                       -----------------------------------

                           WP(C) No. 1677 of 2007

                           -----------------------------

                Dated, this the 15th day of January, 2007




                                 J U D G M E N T

Since adjudication proceedings is pending in the matter, there

will be a direction to the respondents to release the mini lorry to the

petitioner on petitioner’s remitting Rs. 20,000/- (Rupees twenty

thousand only) and after making endorsement in the RC book of the

vehicle, that release is subject to adjudication proceedings by the

District Collector. After release of the vehicle, the file will be

forwarded to the 1st respondent. The 1st respondent after hearing the

petitioner will adjudicate the matter within a period of six weeks from

the date of production of a copy of this judgment.

This writ petition is disposed of as above.

Sd/-

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg