High Court Kerala High Court

Mayin vs The District Collector on 26 May, 2008

Kerala High Court
Mayin vs The District Collector on 26 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15413 of 2008(I)


1. MAYIN, S/O. AMMAD,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. TAHSILDAR,

                For Petitioner  :SRI.P.S.ABDUL KAREEM

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/05/2008

 O R D E R
                         S.SIRI JAGAN, J.

                  ==================

                   W.P.(C).No. 15413 of 2008

                  ==================

              Dated this the 26th day of May, 2008

                          J U D G M E N T

The petitioner is aggrieved by seizure of the petitioner’s

vehicle on allegations of illegal transport of river sand. The

petitioner seeks release of the same. I am of opinion that after

having seized the vehicle the 1st respondent has to pass final

orders in the matter expeditiously. Accordingly, this writ petition

is disposed of with a direction to the 1st respondent to pass final

orders pursuant to Ext.P2 seizure mahazar as expeditiously as

possible, at any rate, within 10 days from the date of receipt of a

copy of this judgment.

Sd/-

sdk+                                        S.SIRI JAGAN, JUDGE


           ///True copy///




                                 P.A. to Judge

2