IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20717 of 2010(L)
1. JIJO VARGHESE, S/O.VARGHESE,
... Petitioner
Vs
1. DISTRICT COLLECTOR, KOLLAM.
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.THYPARAMBIL THOMAS THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/07/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 20717 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 2nd day of July, 2010.
J U D G M E N T
Petitioner’s vehicle has been seized on allegations of illegal
transportation of river sand in violation of the Kerala Protection of
River Banks and Regulation of Removal of Sand Act, 2001. The
petitioner has filed Ext. P3 petition before the 1st respondent for
interim custody of the vehicle pending final orders. The petitioner
seeks a direction to the 1st respondent to consider and pass orders
on Ext. P3 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 1st respondent to 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.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.