IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12162 of 2010(U)
1. NANDAKUMAR, AGED 25 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, MALAPPURAM.
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.ESM.KABEER
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :07/04/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
-------------------------------------
W.P.(C)No.12162 of 2010
--------------------------------------
Dated this the 7th day of April, 2010
JUDGMENT
The petitioner is the owner of the Mini Lorry bearing
Reg.No.KL-7 J 5787. It is submitted that the vehicle has been
seized by the second respondent on 17/3/2010 alleging illegal
transportation of river sand. The petitioner contends that he
is possessing valid registration Certificate, tax certificate,
insurance and all other required certificates.
2. The petitioner has sought for a direction to the 1st
respondent for interim custody of the vehicle, as per
Exhibit P3. Aggrieved by the delay in disposal of the
application, this writ petition has been filed.
3. Heard the learned counsel for the petitioner and
the learned Government Pleader. There will be a direction to
the 1st respondent to take a decision on Exhibit P3 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
W.P.(C)No.12162 of 2010
2
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