IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13386 of 2010(W)
1. HYDROSE, S/O.ALAVI, KALIVALAPPIL,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.A.HAROON RASHEED
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/04/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.13386 of 2010
==================
Dated this the 20th day of April, 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 complains that the 1st
respondent is not passing orders on his application for interim custody
of the vehicle or final orders pursuant to the seizure.
2. Having heard the learned Government Pleader also, I
dispose of the writ petition as follows:
The 1st respondent shall pass orders on Ext.P2 within one week
from the date of receipt of a copy of this judgment. The 1st respondent
shall further pass final orders pursuant to the seizure within two
months from today.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge