IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15395 of 2008(G)
1. SHAJAHAN.M.K.
... Petitioner
Vs
1. THE THAHASILDAR
... Respondent
For Petitioner :SRI.P.N.PURUSHOTHAMA KAIMAL
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/05/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.15395 OF 2008
----------------------------------------
Dated this the 23rd day of May, 2008
JUDGMENT
The petitioner seeks release of his vehicle, which has been
seized on allegation of illegal transportation of river sand. I am
of opinion that when the vehicle of the petitioner is seized, the 2nd
respondent has got a duty to pass final orders in the matter
under the Kerala Protection of River Banks and Regulation of
Removal of Sand Act, 2002 expeditiously. Therefore, this writ
petition is disposed of with a direction to the 2nd respondent to
pass final orders in the matter within a period of ten days from
the date of receipt of a copy of this judgment.
S. SIRI JAGAN, JUDGE
Acd