High Court Kerala High Court

Elyas vs Dist. Collector on 9 July, 2009

Kerala High Court
Elyas vs Dist. Collector on 9 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16259 of 2009(B)



1. ELYAS
                      ...  Petitioner

                        Vs

1. DIST. COLLECTOR, COLLECTORATE, THRISSURD
                       ...       Respondent

                For Petitioner  :SRI.K.I.SAGEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :09/07/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No.16259 of 2009
                      --------------------------
                 Dated this the 9th July,2009

                        J U D G M E N T

A tipper lorry belonging to the petitioner was seized

on 6.1.2009 by the 2nd respondent, on the allegation that

it was engaged in the illegal transportation of river sand.

After enquiry, the District Collector has passed final

orders in terms of Section 23 of the Kerala Protection of

River Banks (Protection and Regulation of removal of

sand) Act, 2002 r/w Rules 27 and 28 of Kerala Protection

of River Banks and Regulation of Removal of Sand Rules

2002 finding that the vehicle was engaged in the illicit

transportation of sand and permitting the petitioner to

redeem the same on payment of an amount of

Rs.1,80,000/-. It seems that the petitioner’s vehicle was

even earlier detected to have been involved in the same

offence and therefore the present offence is the second

one. Exhibit-P2 order has been challenged in the writ

petition.

W.P ( C) No.16259 of 2009
2

It is not the case of the petitioner that the

transportation was not accompanied by a pass. It is

therefore clear that the vehicle was engaged in illicit

transportation of river sand. The vehicle is of the year

2003 and the offence is the second one. I do not find any

grounds to interfere with the order impugned in this writ

petition. Writ petition is dismissed.

(V.GIRI,JUDGE)
ma

W.P ( C) No.16259 of 2009
3

W.P ( C) No.16259 of 2009
4