High Court Kerala High Court

Kunjimoideen Kutty vs The District Collector on 3 September, 2010

Kerala High Court
Kunjimoideen Kutty vs The District Collector on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6226 of 2010(C)


1. KUNJIMOIDEEN KUTTY, S/O.MOHAMMEDALI,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER, (RDO),

3. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/09/2010

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                    W.P.(C.) No.6226 of 2010 (C)
              ---------------------------------
            Dated, this the 3rd day of September, 2010

                            J U D G M E N T

Petitioner is the registered owner of a mini lorry bearing

registration No.KL-10 H 1953. The vehicle was involved in the

proceedings under the Kerala Protection of River Banks and

Regulalation of Removal of Sand Act, and was confiscated. In this

writ petition, what is sought for by the petitioner is a direction for

expeditious disposal of the vehicle in public auction.

When the matter was taken up today, from the submission

made by the learned counsel for the petitioner itself, it is evident

that the respondents have already scheduled the auction. If that be

so, all that is necessary is that the respondents should complete the

proceedings expeditiously.

With the above direction, this writ petition is disposed of.

(ANTONY DOMINIC, JUDGE)
jg