High Court Kerala High Court

K.Jashad vs The District Collector on 3 November, 2009

Kerala High Court
K.Jashad vs The District Collector on 3 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31320 of 2009(H)


1. K.JASHAD, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SMT.CELINE JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :03/11/2009

 O R D E R
                         P.N.RAVINDRAN, J.
                          ---------------------------
                     W.P.(C) No. 31320 OF 2009
                          --------------------------
             Dated this the 3rd day of November, 2009

                           J U D G M E N T

Heard Smt. Celine Joseph, the learned counsel appearing for

the petitioner and Sri. P.Narayanan, the learned Government

Pleader appearing for the respondents.

2. The petitioner is the registered owner of a goods vehicle

bearing registration No.KL-12C/2034. The said vehicle was seized

by the second respondent on 21.10.2009 on the ground that it was

used to transport river sand without a valid pass and produced

before the District Collector, Wayanad. The petitioner submits that

though he had submitted Ext.P1 application before the District

Collector, Wayanad, seeking interim custody of the vehicle, till date,

orders have not been passed thereon. In this writ petition, the

petitioner seeks a writ in the nature of mandamus commanding the

first respondent to consider Ext.P1 application and pass orders

thereon granting interim custody of the vehicle to him expeditiously.

3. A learned single Judge of this Court has in Subramanian

v. State of Kerala (2009 (1) KLT 77) while upholding the

constitutional validity of the Kerala Protection of River Banks and

Regulation of Removal of Sand Act, 2001, held that the District

W.P.(C) No. 31320/09 2

Collector has the power to direct release of any vehicle which is

seized and produced before him, by way of interim custody. In such

circumstances, I am of the opinion that the District Collector should

consider Ext.P1 application and pass orders thereon expeditiously. I

accordingly dispose of this writ petition with the following directions.

(i) The District Collector, Wayanad, shall, within 7 days from

the date on which the petitioner produces a certified copy of this

judgment, issue orders granting interim custody of the vehicle to the

petitioner on such terms and conditions as he may deem fit to

impose.

(ii) The District Collector, Wayanad, shall pass final orders in

the proceedings initiated by him within three months from such date,

after notice to and affording the petitioner, a reasonable opportunity

of being heard. The District Collector, Wayanad, shall after final

orders are passed, communicate a copy thereof to the petitioner

expeditiously. The contentions of the petitioner on the merits are

kept open.

P.N.RAVINDRAN, JUDGE

vps