IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1094 of 2009(E)
1. V.C.PRAVEEN
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE
... Respondent
2. THE DISTRICT COLLECTOR, MALAPPURAM
For Petitioner :SRI.P.K.MANOMOHANAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :12/01/2009
O R D E R
ANTONY DOMINIC, J.
---------------------------
W.P.(C) No. 1094 of 2009
------------------------------------
Dated this the 12th day of January, 2009
JUDGMENT
Petitioner submits that he is the owner of a Goods Carriage
Vehicle bearing registration No. K.L.08-AD 7188. The vehicle was
seized by the Sub Inspector of Police on the allegation that the vehicle
was used for the purpose of transporting river sand illegally. Petitioner
states that proceedings are now pending before the District Collector
that therefore, he made Exhibit P4 application seeking temporary
release of the vehicle. Complaint in this writ petition is that orders have
not been passed on Exhibit P4.
Having regard to the above complaint in this writ petition, it is
directed that if Exhibit P4 has been received and is pending, second
respondent shall consider the same and pass appropriate orders. This
shall be done expeditiously as possible at any rate within 15 days of
production of copy of this judgment. The petitioner shall produce a
copy of this judgment before the second respondent for compliance.
ANTONY DOMINIC, JUDGE
scm