IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14548 of 2010(P)
1. SREELEKHA, D/O SREEDHARAN PILLAI,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.SAKIR.K.H.
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :11/05/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P(C) No. 14548 OF 2010
.........................................................................
Dated this the 11th May , 2010
J U D G M E N T
The learned Counsel for the petitioner submits that the
petitioner will be satisfied if a direction is given to the second
respondent to consider and pass appropriate orders on Ext. P2,
wherein the grievance now projected in the present Writ Petition has
already been exposed seeking for granting interim custody of the
vehicle bearing No. KL.05-A/6919 which was seized by the first
respondent on 21.04.2010 alleging illicit transport of river sand..
2. Heard the learned Government Pleader as well .
3. Considering the facts and circumstance, the second
respondent is directed to consider and pass appropriate orders on Ext.
P2 application preferred by the petitioner , in accordance with law, as
expeditiously as possible, at any rate, within a period of one month
from the date of receipt of a copy of the judgment . The petitioner
shall produce a copy of the judgment along with a copy of the Writ
Petition before the second respondent for further action.
P.R. RAMACHANDRA MENON,
JUDGE.
lk