High Court Kerala High Court

Suresh Babu vs The District Collector on 11 March, 2009

Kerala High Court
Suresh Babu vs The District Collector on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7421 of 2009(W)


1. SURESH BABU, S/O.SREEDHARAN, AGED 35
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, MALAPPURAM
                       ...       Respondent

2. THE TAHSILDAR, PONNANI,

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/03/2009

 O R D E R
                        ANTONY DOMINIC, J.
                       ==============
                 W.P.(C) NO. 7421 OF 2009 (W)
                  ====================

            Dated this the 11th day of March, 2009

                          J U D G M E N T

Petitioner submits that he is the registered owner of a mini

lorry bearing Regn.No.KL-5/J.9319. Proceedings have been

initiated against the vehicle on the allegation that the same was

involved in the unauthorised transportation of river sand and the

proceedings are pending before the 1st respondent. While so, the

petitioner submits that he made Ext.P3 application requesting the

1st respondent to release the vehicle pending finalisation of the

proceedings. Orders have not been passed on Ext.P3 and it is

with that grievance the writ petition is filed.

2. Taking into account the aforesaid grievance of the writ

petitioner, I direct the 1st respondent to consider and pass orders

on Ext.P3, if the same has been received and is pending. Orders

shall be passed, as expeditiously as possible, at any rate within

10 days of production of a copy of this judgment along with a

copy of this writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp