IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14833 of 2010(D)
1. RADHAKRISHNAN.V, AGED 47 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. SUPERINTENDENT OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.C.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :13/05/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 14833 OF 2010
............................................................................
Dated this the 13th May, 2010
J U D G M E N T
The grievance of the petitioner is in respect of callous
inaction on the part of the first respondent in considering Ext. P2
application preferred seeking to release the vehicle bearing No.
KL-13/P.8722, which was seized by the third respondent on
15.04.2010. The learned Counsel for the petitioner submits that
the petitioner or his vehicle was not involved in any offence
and that the proceedings are liable to be finalised forthwith,
passing appropriate orders by the first respondent, in accordance
with the relevant provisions of law.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the first
respondent is directed to consider and pass appropriate orders
on Ext. P2 with regard to release of interim custody of the
vehicle to the petitioner, as expeditiously as possible, at any
W.P.(C) No. 14833 OF 2010
2
rate, within a period of two weeks from the date of receipt of a
copy of the judgment. The first respondent is also directed to
pass final orders in the proceedings, taking the same to a logical
conclusion, as expeditiously as possible, at any rate, within a
period of two months thereafter.
4. The petitioner shall produce a copy of the judgment
along with a copy of the Writ Petition before the first respondent
for pursuing further steps.
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
lk