High Court Kerala High Court

Rajkumar vs State Of Kerala on 9 December, 2010

Kerala High Court
Rajkumar vs State Of Kerala on 9 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36732 of 2010(N)


1. RAJKUMAR, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE TAHSILDAR, OTTAPPALAM-679101.

3. THE VILLAGE OFFICER, SHORNUR-679121.

                For Petitioner  :SRI.JOY GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/12/2010

 O R D E R
                     ANTONY DOMINIC, J.

           ```````````````````````````````````````````````````````
               W.P.(C) No. 36732 of 2010 N
           ```````````````````````````````````````````````````````
         Dated this the 9th day of December, 2010

                          J U D G M E N T

Challenge in the writ petition is against Ext.P9

order dated 24-11-2010 passed by the District Collector in the

purported exercise of his power under the Kerala Protection of

River Banks and Regulation of Removal of Sand Act, 2001.

Admittedly, the Act in question was amended with effect from

14-06-2010 conferring power on the Sub Divisional Magistrate

and, therefore, Ext.P9 order passed subsequent to the

amendment is without jurisdiction.

Therefore, Ext.P9 is quashed and the writ petition is

disposed of, directing that the SDM concerned shall pass

fresh orders in the matter with notice to the petitioner on the

production of a copy of this judgment.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge