High Court Kerala High Court

Hydrose vs The District Collector on 20 April, 2010

Kerala High Court
Hydrose vs The District Collector on 20 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13386 of 2010(W)


1. HYDROSE, S/O.ALAVI, KALIVALAPPIL,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.A.HAROON RASHEED

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/04/2010

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

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

                        W.P.(C).No.13386 of 2010

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

                 Dated this the 20th day of April, 2010

                             J U D G M E N T

The petitioner’s vehicle was seized on allegations of illegal

transportation of river sand. The petitioner complains that the 1st

respondent is not passing orders on his application for interim custody

of the vehicle or final orders pursuant to the seizure.

2. Having heard the learned Government Pleader also, I

dispose of the writ petition as follows:

The 1st respondent shall pass orders on Ext.P2 within one week

from the date of receipt of a copy of this judgment. The 1st respondent

shall further pass final orders pursuant to the seizure within two

months from today.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

         ///True copy///




                               P.A. to Judge