High Court Kerala High Court

Moosa vs The District Collector on 6 January, 2010

Kerala High Court
Moosa vs The District Collector on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 357 of 2010(T)


1. MOOSA, S/O.SAIDALI,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/01/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                    W.P.(C) No.357 OF 2010
              ---------------------------------------
           Dated this the 6th day of January, 2010.


                         J U D G M E N T

The petitioner herein is the owner of a goods authorikshaw

bearing Registration No.KL-05X/4670. Alleging illegal

transportation of river sand, the 2nd respondent seized the vehicle

on 30.12.2009.

2. The case of the petitioner is that the vehicle was not

loaded with anything and the empty vehicle was seized by the

2nd respondent. Already a report has been forwarded to the

1st respondent to initiate proceedings under the Act 18 of 2001.

Crime No.172/2009 of Pandikkad Police Station has also been

registered. Seeking for release of the vehicle for interim custody,

the petitioner has filed Exhibit P1 application before the

1st respondent. The petitioner prays that the same may be

directed to be disposed of within a time frame.

There will be a direction to the 1st respondent to take a

decision on Exhibit P1 if the same has been received and is still

W.P.(C) No.357/2010 2

pending within a period of seven days from the date of receipt of

a copy of this judgment. The proceedings against the petitioner

will be finalised under the relevant provisions of the Act within a

period of two months from the date of receipt of a copy of this

judgment, after hearing the petitioner. The petitioner will

produce a copy of this judgment along with copy of the writ

petition for compliance.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp