IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7257 of 2010(F)
1. JACOB JOHN
... Petitioner
Vs
1. THE DISTRICT COLLECTOR & ANOTHER
... Respondent
For Petitioner :SRI.ABRAHAM SAMSON
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :05/03/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.7257 OF 2010
---------------------------------------
Dated this the 5th day of March, 2010.
J U D G M E N T
The petitioner is the owner of a Eicher Tipper Lorry bearing
registration No.KL-30/9580. It is the case of the petitioner that
the vehicle was engaged in transporting red earth for use in
residential purpose. It is submitted that alleging illegal
transportation, the above vehicle was seized by the
2nd respondent on 20.02.2010.
2. The main prayer in the writ petition is for a direction to
the 1st respondent to grant custody of the vehicle bearing
No.KL-30/9580 to the petitioner.
If the petitioner moves the 1st respondent with an
application to release the vehicle by way of interim custody, the
same will be considered and appropriate orders shall be passed
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
W.P.(C) No.7257/2010 2
and conditions as he deems fit to impose. 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
smp