IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10377 of 2007(I)
1. ABDHUSALAM, S/O MUHAMMAD,
... Petitioner
Vs
1. THE TAHSILDAR,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE SUB INSPECTOR OF POLICE,
4. THE KEEZHUPARAMB GRAMA PANCHAYAT,
5. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :26/03/2007
O R D E R
PIUS C. KURIAKOSE, J.
--------------------------------------
W.P.(C) No.10377 of 2007
--------------------------------------
DT. MARCH 26, 2007
JUDGMENT
Government Pleader takes notice on behalf of respondents 1 to 3. Heard both
sides.
2. Since the 2nd respondent is the adjudicating authority and since the
adjudication is apparently going on, this writ petition will stand disposed of at this stage
with the following directions:-
The 2nd respondent will finalise the adjudication proceedings at his earliest and,
at any rate, within four months of receiving copy of this judgment. In the meanwhile if
the petitioner prefers an application before the 2nd respondent for immediate release of
his vehicle having registration No.KL 11A 6702 and the sand pending adjudication
before the 2nd respondent, the 2nd respondent will pass early orders on the same, that is,
within seven days of registration of the interlocutory application. Decision will be taken
by the 2nd respondent on that application for interim reliefs taking into account the
judgment of this court reported in Moosakoya v. State of Kerala – 2005 (4) KLT 331
and also the judgment of the Supreme Court reported in Sunderbai Ambalal Desai v.
State of Gujarat – SC 2003 (2) KLT 1089 and any other judicial pronouncement which
may be cited by the petitioner before the 2nd respondent in support of his application.
As far as possible the District Collector will take note of the conditions which used to be
imposed by this court while passing interim orders of release of vehicles involved in
similar cases pending adjudication by the District Collector.
PIUS C. KURIAKOSE, JUDGE.