IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 594 of 2010(Y)
1. MOHAMMED RAFEEQ, S/O.SAIDALAVI,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR,
3. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.P.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :08/01/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.594 of 2010-Y
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of January, 2010.
JUDGMENT
The petitioner is the registered owner of a three wheeler goods
vehicle bearing registration No.KL-55A-6439. It is the case of the
petitioner that the petitioner’s vehicle was driven by one Shri Haris, who
purchased river sand from Vazhayur Grama Panchayat. The Panchayat
issued Ext.P2 pass and the sand was transported in a pick up van. Since the
pick up van could not reach the house of the above said Haris, the sand was
unloaded near the main road and was taken in the petitioner’s vehicle. It
was at that point of time the revenue officials came to the scene and seized
the vehicle. A seizure mahazar was prepared by the second respondent and
the vehicle and the sand were forwarded to the third respondent. The second
respondent thereafter communicated the matter to the first respondent as per
Ext.P5. Thereafter, the petitioner’s driver filed Ext.P6 application before
the first respondent for interim custody of the vehicle. Aggrieved by the
delay in disposal of the application, this writ petition is filed.
2. Heard learned counsel for the petitioner and learned Govt. Pleader.
wpc 594/2010 2
There will be a direction to the first respondent to take a decision on Ext.P6
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 and conditions. The matter will be
considered in accordance with law. There will be a further direction to the
first 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.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/