IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20722 of 2010(M)
1. P.U.RAVI, PERINGATTUMUGAL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE VILLAGE OFFICER,
3. THE DISTRICT COLLECTOR,
4. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.ABDUL JALEEL.A
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/07/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 20722 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of July, 2010
J U D G M E N T
The petitioner’s vehicle has been seized on allegations
of using the vehicle for violation of the provisions of Kerala
Conservation of Paddy Land and Wet Land Act, 2008.
Petitioner seeks interim custody of the vehicle as well as a
direction to the District Collector to pass final orders
pursuant to seizure.
2. I have heard the learned Government Pleader
also. After hearing both sides, I dispose of this writ petition
with a direction to the 3rd respondent-District Collector to
pass final orders pursuant to the seizure, after affording an
opportunity of being heard to the petitioner, as
expeditiously as possible, at any rate within three weeks
from the date of receipt of a copy of this judgment.
S. SIRI JAGAN
JUDGE
shg/