IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37781 of 2009(P)
1. ABDUL LATHEEF, AGED 32 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE SUB-INSPECTOR OF POLICE,
For Petitioner :SRI.MANSOOR.B.H.
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/12/2009
O R D E R
S. SIRI JAGAN, J.
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
W.P.(C) No. 37781 of 2009
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
Dated this the 30th day of December, 2009
JUDGMENT
Petitioner’s vehicle bearing registration No.KL-7N-1845 has been
seized by the 2nd respondent on the allegation of contravention of the
provisions of the Kerala Protection of River Banks and Regulation of
Removal of Sand Act, 2001. The petitioner’s grievance is that by Ext.P4 he
applied for interim custody of the vehicle, which has not been considered so
far.
2. Heard the learned Government Pleader appearing for the
respondents also.
3. In the facts and circumstances of the case, I dispose of this writ
petition with a direction to the 1st respondent to consider and pass orders
on Ext.P4 application submitted by the petitioner for interim custody of the
vehicle as expeditiously as possible, at any rate within one week from the
date of receipt of copy of this judgment. The 1st respondent shall also pass
final orders in the matter within the time limit prescribed under the Act and
the Rules.
S. SIRI JAGAN, JUDGE.
Mn.