High Court Kerala High Court

Dhinil Kumar vs The District Collector on 9 February, 2010

Kerala High Court
Dhinil Kumar vs The District Collector on 9 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4159 of 2010(T)


1. DHINIL KUMAR, S/O.RAMANKUTTY(LATE),
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE DEPUTY SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :09/02/2010

 O R D E R
                   T.R.RAMACHANDRAN NAIR, J.
                ------------------------------------------------
                       W.P.(C)No.4159 of 2010
                ------------------------------------------------
              Dated this the 9th day of February, 2010

                                JUDGMENT

The petitioner is the owner of a goods carriage bearing

Reg.No.KL-04E/7479. On 4/2/2010, the said vehicle was intercepted

by the second respondent and was seized alleging illegal

transportation of river sand. The petitioner has filed this writ petition

seeking for a direction to the respondents to release the vehicle to the

petitioner. Ext.P1 is the copy of the representation filed by him in this

regard.

2. Heard the learned counsel for the petitioner and the

learned Government Pleader.

3. There will be a direction to the 1st respondent to take a

decision on Exhibit P1 within a period of seven days from the date of

production of a copy of this judgment, in the light of the well settled

principles laid down by this Court in various decisions and on such

terms and conditions. The matter will be considered in accordance

with law. There will be a further direction to the 1st respondent to

pass final orders within a period of two months from the date of

receipt of a copy of this judgment with notice to the petitioner and

after considering the pleas raised by the petitioner, on merits.

This writ petition is disposed of as above.

T.R.RAMACHANDRAN NAIR, JUDGE

skj