High Court Kerala High Court

Abdul Khadar.M vs The District Collector on 2 March, 2010

Kerala High Court
Abdul Khadar.M vs The District Collector on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6687 of 2010(I)


1. ABDUL KHADAR.M,S/O.MOIDEENKUTTY,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,COLLECTORATE,
                       ...       Respondent

2. SUB-INSPECTOR OF POLICE,PAZHAYANNUR

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

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

 Dated :02/03/2010

 O R D E R
                T.R.RAMACHANDRAN NAIR, J.
                  -------------------------------------
                    W.P.(C)No.6687 of 2010
                  --------------------------------------
            Dated this the 2nd day of March, 2010

                             JUDGMENT

The petitioner is the RC owner of a Mini Lorry bearing

Reg.No.KL-16-B/2884. It is submitted that the vehicle has been

seized by the second respondent on 23/2/2010 alleging illegal

transportation of river sand. The petitioner contends that the

said vehicle contained only ordinary sand collected from the

private property.

2. The petitioner has sought for a direction to the 1st

respondent for releasing the vehicle by way of interim custody as

per Exhibit P2. 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 P2 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

W.P.(C)No.6687 of 2010
2

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