IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7421 of 2009(W)
1. SURESH BABU, S/O.SREEDHARAN, AGED 35
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, MALAPPURAM
... Respondent
2. THE TAHSILDAR, PONNANI,
3. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.P.RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/03/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 7421 OF 2009 (W)
====================
Dated this the 11th day of March, 2009
J U D G M E N T
Petitioner submits that he is the registered owner of a mini
lorry bearing Regn.No.KL-5/J.9319. Proceedings have been
initiated against the vehicle on the allegation that the same was
involved in the unauthorised transportation of river sand and the
proceedings are pending before the 1st respondent. While so, the
petitioner submits that he made Ext.P3 application requesting the
1st respondent to release the vehicle pending finalisation of the
proceedings. Orders have not been passed on Ext.P3 and it is
with that grievance the writ petition is filed.
2. Taking into account the aforesaid grievance of the writ
petitioner, I direct the 1st respondent to consider and pass orders
on Ext.P3, if the same has been received and is pending. Orders
shall be passed, as expeditiously as possible, at any rate within
10 days of production of a copy of this judgment along with a
copy of this writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp