High Court Kerala High Court

Sreeji S.Kumar vs The District Collector on 27 April, 2010

Kerala High Court
Sreeji S.Kumar vs The District Collector on 27 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13864 of 2010(G)


1. SREEJI S.KUMAR, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, MALAPPURAM.
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE POTHUKALLU,

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :27/04/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
                ------------------------------------------------------------
                      W.P(C) NO: 13864 OF 2010
                -----------------------------------------------------------
                   Dated this the 27th April, 2010.

                                    JUDGMENT

The petitioner is the owner of a vehicle that is detained by the

second respondent. The allegation is that the vehicle was involved

in transporting illicit river sand. The petitioner has approached the

first respondent by submitting Ext.P2 application seeking interim

custody of the vehicle. It is contended that the continued detention

of the vehicle in custody is causing a lot of hardship and loss to the

petitioner. The petitioner complains that no orders have been

passed on Ext.P2, till date.

2. In the above circumstances, this writ petition is disposed

of directing the first respondent to consider the application of the

petitioner for interim custody of the vehicle, Mahindra Jeep bearing

registration No: KL-05-N 985, evidenced herein by Ext.P2, in

accordance with law and to pass appropriate orders thereon, as

expeditiously as possible and at any rate, within a period of two

weeks from the date of receipt of a copy of this judgment.

K. SURENDRA MOHAN
Judge
jj

2

3