IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10382 of 2007(J)
1. MOIDEENKUTTY, S/O.ABU,
... Petitioner
Vs
1. THE TAHSILDAR, ERANAD.
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE SUB INSPECTOR OF POLICE,
4. THE OORNGATTIRI GRAMA PANCHAYAT,
5. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :26/03/2007
O R D E R
PIUS C. KURIAKOSE, J.
--------------------------------------
W.P.(C) No.10382 of 2007
--------------------------------------
DT. MARCH 26, 2007
JUDGMENT
Government Pleader takes notice on behalf of respondents 1 to 3. Heard both
sides.
2. Since the 2nd respondent is the adjudicating authority and since the
adjudication is apparently going on, this writ petition will stand disposed of at this stage
with the following directions:-
The 2nd respondent will finalise the adjudication proceedings at his earliest and,
at any rate, within four months of receiving copy of this judgment. In the meanwhile if
the petitioner prefers an application before the 2nd respondent for immediate release of
his vehicle having registration No.KL 7M 6651 and the sand pending adjudication before
the 2nd respondent, the 2nd respondent will pass early orders on the same, that is, within
seven days of registration of the interlocutory application. Decision will be taken by the
2nd respondent on that application for interim reliefs taking into account the judgment of
this court reported in Moosakoya v. State of Kerala – 2005 (4) KLT 331 and also the
judgment of the Supreme Court reported in Sunderbai Ambalal Desai v. State of
Gujarat – SC 2003 (2) KLT 1089 and any other judicial pronouncement which may be
cited by the petitioner before the 2nd respondent in support of his application. As far as
possible the District Collector will take note of the conditions which used to be imposed
by this court while passing interim orders of release of vehicles involved in similar cases
pending adjudication by the District Collector.
PIUS C. KURIAKOSE, JUDGE.