IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 998 of 2010(Y)
1. MUHAMMEDALI P., AGED 34 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, MALAPPURAM.
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.ESM.KABEER
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :12/01/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 998 of 2010-Y
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of January, 2010.
JUDGMENT
The petitioner is the registered owner of mini lorry bearing
registration No.KL-31-1054. It is the case of the petitioner that on
26.12.2009 the second respondent took the above vehicle into custody
alleging unauthorised transportation of sand. Even though the petitioner
produced all the required documents, the second respondent did not release
the vehicle and referred the matter to the first respondent. Immediately
thereafter, the petitioner submitted an application as per Ext.P3 before the
first respondent seeking interim custody of the vehicle. He also expressed
his willingness to undertake production of the vehicle as and when required
by the first respondent. 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.
There will be a direction to the first respondent to take a decision on Ext.P3
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
wpc998 /2010 2
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/