High Court Kerala High Court

Abdul Nazar.P.N vs The District Collector on 6 January, 2010

Kerala High Court
Abdul Nazar.P.N vs The District Collector on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 304 of 2010(K)


1. ABDUL NAZAR.P.N, S/O.KUNHIMAMMU HAJI,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

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

 Dated :06/01/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                   W.P.(C) No.304 OF 2010
              ---------------------------------------
           Dated this the 6th day of January, 2010.


                         J U D G M E N T

The petitioner herein is the owner of a mini lorry bearing

Registration No.KL-07/1690. The 2nd respondent seized the

vehicle on 30.12.2009 alleging illegal transportation of river

sand. It is the case of the petitioner that the vehicle was not

loaded with anything and the empty vehicle of the petitioner was

seized by the 2nd respondent.

2. Exhibit P1 is the application submitted by the petitioner

before the 1st respondent for release of the vehicle in interim

custody. The petitioner seeks for a direction to the

1st respondent to take a decision on Exhibit P1 within a time

frame.

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

decision on Exhibit P1 application for interim custody if the same

has been received and is still pending within a period of seven

days from the date of receipt of a copy of this judgment. Final

W.P.(C) No.304/2010 2

orders under the Act will be passed within a period of two months

from the date of receipt of a copy of this judgment, after hearing

the petitioner and considering the entire matter on merits. The

petitioner will produce a copy of this judgment along with copy of

the writ petition for compliance.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp