High Court Kerala High Court

Sunil Kumar vs State Of Kerala on 5 February, 2009

Kerala High Court
Sunil Kumar vs State Of Kerala on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3793 of 2009(B)


1. SUNIL KUMAR, AGED 33,S/O.JANARDHANAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.V.VENUGOPALAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/02/2009

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                     W.P.(C.) No.3793 of 2009
               ---------------------------------
             Dated, this the 5th day of February, 2009

                           J U D G M E N T

The petitioner claims to be the registered owner of a mini lorry

bearing Regn. No.KL-05-L-3166. The vehicle has been seized on

19/01/2009 on the allegation that it was involved in the

unauthorised transportation of river sand. Proceedings are pending

before the District Collector, and at that stage, the petitioner filed

Ext.P2 application seeking interim custody of the vehicle. Orders

have not been passed on Ext.P2 also. It is complaining of inaction

on Ext.P2, and seeking a direction for release of the vehicle, the writ

petition is filed.

2. However, the proceedings are still pending, and

therefore, in my view, it is for the District Collector to consider and

pass orders on Ext.P2. Hence, I direct the District Collector, Kollam

to consider Ext.P2, if the same has been received and is pending as

expeditiously as possible, at any rate, within ten days of production

of a copy of this judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg