IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8645 of 2009(A)
1. SANESH,S/O.SHAHADEVAN,AGED 29 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, THRISSUR.
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. THE DISTRICT GEOLOGIST, THRISSUR DIST.
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/03/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 8645 OF 2009 (A)
====================
Dated this the 18th day of March, 2009
J U D G M E N T
Petitioner submits that he is the registered owner of Mini
Lorry bearing Regn.No.KL-8/AC.7459. It is stated that the
proceedings have been initiated against the vehicle on the
allegation that the same was used in the unauthorised
transportation of river sand. The proceedings are pending before
the 1st respondent. In the meanwhile, seeking release of the
vehicle pending finalisation of the proceedings, he says that he
has filed Ext.P2 before the 1st respondent and that orders on that
application has not been passed so far. It is in these
circumstances the writ petition is filed.
2. If as stated by the petitioner, he sought interim
custody of the vehicle by filing Ext.P2 and orders have not been
passed, I direct the 1st respondent to pass orders on Ext.P2, within
10 days of production of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp