IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11667 of 2010(G)
1. SUDHEER.M.K., S/O.KUNJUMOHAMMED,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE DISTRICT COLLECTOR, ERNAKULAM.
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/04/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.11667/2010-G
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 6th day of April, 2010
J U D G M E N T
The petitioner herein is the agreement owner of a mini
lorry bearing Registration No.KL-07-AP-3328. On
24/03/2010, the said vehicle was intercepted by the Sub
Inspector of Police and was seized alleging illicit
transportation of river sand. It is the case of the
petitioner that the said vehicle was not involved in any
such offence and the false case is implicated.
2. The petitioner made a request to the second
respondent for interim custody of the vehicle in the light
of the decision of this Court in Subramanian v. State of
Kerala [2009 (1) KLT 77). Ext.P1 is the copy of the said
request. Aggrieved by the delay in disposal of the said
application, the petitioner has filed this writ petition.
3. Heard learned counsel for the petitioner and the
learned Government Pleader.
4. There will be a direction to the second respondent
to take a decision on Ext.P1 within a period of seven days
from the date of production of a copy of this judgment, in
the light of the well settled principles laid down by this
Court in various decisions and, on such terms and
conditions which he deems fit to impose. The matter will
W.P.(C). No.11667/2010
-:2:-
be considered in accordance with law. There will be a
further direction to the second respondent to pass final
orders within a period of two months from the date of
receipt of a copy of this judgment with notice to the
petitioner and the registered owner, and after considering
the pleas raised by the petitioner, on merits.
The writ petition is disposed of as above. No costs.
Sd/-
(T.R. Ramachandran Nair, Judge.)
ms
\\TRUE COPY//
P.A TO JUDGE