High Court Kerala High Court

Ali vs The Sub Inspector Of Police on 18 March, 2010

Kerala High Court
Ali vs The Sub Inspector Of Police on 18 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9117 of 2010(L)


1. ALI, S/O.ABDUL KHADER, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE, ALUVA
                       ...       Respondent

2. THE DISTRICT COLLECTOR, ERNAKULAM DIST.

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

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

 Dated :18/03/2010

 O R D E R
                T.R.RAMACHANDRAN NAIR, J.
                  -------------------------------------
                    W.P.(C)No.9117 of 2010
                  --------------------------------------
            Dated this the 18th day of March, 2010

                             JUDGMENT

The petitioner is the agreement holder of a 1995 model

Mini Lorry bearing Reg.No.KL-08-Z-9916. It is submitted that

the vehicle has been seized by the first respondent alleging

illegal transportation of river sand. The petitioner contends that

he transported sand in his vehicle with valid pass.

2. The petitioner has sought for a direction to the second

respondent for interim custody of the vehicle, as per Exhibit P1.

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

second respondent to take a decision on Exhibit P1 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 second respondent to pass final

W.P.(C)No.9117 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