High Court Kerala High Court

Nandakumar vs The District Collector on 7 April, 2010

Kerala High Court
Nandakumar vs The District Collector on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12162 of 2010(U)


1. NANDAKUMAR, AGED 25 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 :07/04/2010

 O R D E R
              T.R.RAMACHANDRAN NAIR, J.
                 -------------------------------------
                  W.P.(C)No.12162 of 2010
                --------------------------------------
            Dated this the 7th day of April, 2010

                           JUDGMENT

The petitioner is the owner of the Mini Lorry bearing

Reg.No.KL-7 J 5787. It is submitted that the vehicle has been

seized by the second respondent on 17/3/2010 alleging illegal

transportation of river sand. The petitioner contends that he

is possessing valid registration Certificate, tax certificate,

insurance and all other required certificates.

2. The petitioner has sought for a direction to the 1st

respondent for interim custody of the vehicle, as per

Exhibit P3. Aggrieved by the delay in disposal of the

application, this writ petition has been filed.

3. Heard the learned counsel for the petitioner and

the learned Government Pleader. There will be a direction to

the 1st respondent to take a decision on Exhibit 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 considered in accordance with

law. There will be a further direction to the 1st respondent to

W.P.(C)No.12162 of 2010
2

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.

This writ petition is disposed of as above.

T.R.RAMACHANDRAN NAIR, JUDGE

skj