High Court Kerala High Court

Mohammed vs The Divisional Forest Officer on 7 April, 2009

Kerala High Court
Mohammed vs The Divisional Forest Officer on 7 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11613 of 2009(V)


1. MOHAMMED, AGED 46 YEARS, S/O.LATE
                      ...  Petitioner

                        Vs



1. THE DIVISIONAL FOREST OFFICER, KANNUR
                       ...       Respondent

                For Petitioner  :SRI.S.MOHAMED ASHRAF

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/04/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                     W.P.(C.) No.11613 of 2009
             ---------------------------------
              Dated, this the 7th day of April, 2009

                           J U D G M E N T

The petitioner submits that his vehicle, a jeep, bearing

Regn.No.KL-03/A-7590 was seized by the respondent in connection

with O.R.No.1/09. The vehicle is still in detention and seeking its

release he has filed Ext.P1 application before the respondent.

Orders have not been passed on Ext.P1 and therefore, the writ

petition has been filed.

2. Taking into account the case of the petitioner regarding

the pendency of Ext.P1 request, it is directed that the respondent

shall consider the same and pass orders thereon. Orders as above

shall be passed as expeditiously as possible, at any rate, within

three weeks of production of a copy of this judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg