IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34411 of 2010(B)
1. FAISAL BABU, S/O.ALAVI,
... Petitioner
Vs
1. THE SUB DIVISIONAL MAGISTRATE/RDO,
... Respondent
2. SUB INSPECTOR OF POLICE, VALANCHERY
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/11/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P (C) No.34411 of 2010
--------------------------
Dated this the 15th November, 2010
J U D G M E N T
In this writ petition, the petitioner complains that his
vehicle has been detained on the allegation that the
vehicle was used for transportation of river sand in
violation of the provisions contained in the Kerala
Protection of River Banks and Regulation of Removal of
Sand Act, 2001. According to the petitioner, he has made
application for interim custody of the vehicle, but his
application was not considered. With this grievance, this
Writ Petition has been filed.
2. A Full Bench of this Court in Shan C.T. v.
State of Kerala [2010(3)KHC 333] has laid down the
manner in which such applications for interim custody
should be dealt with. Therefore, all that is necessary in this
Writ Petition is to direct that the statutory authority,
before whom the application has been made, shall deal
with the application in the light of the provisions of the Act
referred above and in the manner as directed by the Full
W.P (C) No.34411 of 2010
2
Bench of this Court in the judgment referred as above.
The petitioner will produce a copy of this judgment
along with a copy of the Writ Petition before the concerned
authority for appropriate action.
This writ petition is disposed of as above.
Sd/-
ANTONY DOMINIC
JUDGE
ma
/True copy/
P.A to Judge