IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4159 of 2010(T)
1. DHINIL KUMAR, S/O.RAMANKUTTY(LATE),
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE DEPUTY SUPERINTENDENT OF POLICE,
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :09/02/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
------------------------------------------------
W.P.(C)No.4159 of 2010
------------------------------------------------
Dated this the 9th day of February, 2010
JUDGMENT
The petitioner is the owner of a goods carriage bearing
Reg.No.KL-04E/7479. On 4/2/2010, the said vehicle was intercepted
by the second respondent and was seized alleging illegal
transportation of river sand. The petitioner has filed this writ petition
seeking for a direction to the respondents to release the vehicle to the
petitioner. Ext.P1 is the copy of the representation filed by him in this
regard.
2. Heard the learned counsel for the petitioner and the
learned Government Pleader.
3. There will be a direction to the 1st 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 1st respondent to
pass final 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