IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8470 of 2009(C)
1. MOHANAN,S/O.ACHUNNI,AGED 50 YEARS,
... Petitioner
Vs
1. DISTRICT COLLECTOR,MALAPPURAM.
... Respondent
2. SUPERINTENDENT OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/03/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 8470 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 17th March, 2009.
J U D G M E N T
Petitioner’s vehicle has been seized under the provisions of
Kerala Anti-social Activities (Prevention) Act, 2007 on the allegation
that the said vehicle is regularly being used for illegal transportation
of river sand. The petitioner has filed Ext. P1 representation in this
regard for release of the vehicle before the 2nd respondent. The
petitioner seeks a direction to the 2nd respondent to dispose of the
same expeditiously.
2. The learned Government Pleader points out that all legal
issues relating to seizure under the said Act have been settled by a
learned Judge of this Court in W.P(C) No. 34696 of 2008.
3. Having heard both sides, I dispose of this writ petition with a
direction to the 2nd respondent to consider and pass orders on Ext. P1
in the light of the judgment in W.P(C) No. 34696/2008, as
expeditiously as possible, at any rate, within one month from the date
of receipt of a copy of this judgment.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.