High Court Kerala High Court

Dileep Kumar vs The Sub Inspector Of Police on 7 July, 2010

Kerala High Court
Dileep Kumar vs The Sub Inspector Of Police on 7 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21058 of 2010(F)


1. DILEEP KUMAR, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR,

3. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.SUNILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/07/2010

 O R D E R
                        S.SIRI JAGAN, J.
                   ------------------------------------
                  W.P.(C). NO. 21058 OF 2010
                    ----------------------------------
              Dated this the 7th day of July, 2010

                             JUDGMENT

Petitioner has filed Ext.P3 application before the 2nd

respondent for interim custody of the vehicle seized on allegation

of illegal transport of river sand. He seeks disposal of Ext.P3

expeditiously. The learned Government Pleader points out that

petitioner is not the registered owner of the vehicle.

After having heard both sides I dispose of this writ petition

with following directions:-

The 2nd respondent shall consider and pass

orders on Ext.P3 as expeditiously as possible, at any

rate within two weeks from the date of receipt of a

copy of this judgment. It is open to 2nd respondent to

consider whether, in view of the fact that the

petitioner is not the registered owner of the vehicle,

the petitioner is entitled to interim custody. It will be

open to petitioner to file a joint application along with

the registered owner, if so advised.

S.SIRI JAGAN, JUDGE.

mns