High Court Kerala High Court

E.M.Moitheenkunju vs The Sub Inspector Of Polcie on 18 May, 2010

Kerala High Court
E.M.Moitheenkunju vs The Sub Inspector Of Polcie on 18 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14695 of 2010(J)


1. E.M.MOITHEENKUNJU,S/O.MAMU,AGED 40,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/05/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C)No. 14695 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 18th day of May, 2010

                         J U D G M E N T

The petitioner’s vehicle was seized on allegations of

illegal transportation of river sand. The petitioner has filed

Ext.P1 application for interim custody of the vehicle.

Petitioner seeks a direction to the 2nd respondent to pass

orders on Ext.P1 expeditiously.

2. I have heard the learned Government Pleader

also. In the facts and circumstances of the case, I dispose

of this writ petition with a direction to the 2nd respondent to

consider and pass orders on Ext.P1 as expeditiously as

possible. While doing so, the District Collector shall keep in

mind the directions issued by this court in District

Collector, Malappuram v. Abdul Kasim (2010 (1) KLT

SN 31 (C.No.38) and the orders shall be passed within one

week from the date of receipt of a copy of this judgment.

S. SIRI JAGAN
JUDGE
shg/