High Court Kerala High Court

Shamon.P.S vs District Collector on 3 March, 2010

Kerala High Court
Shamon.P.S vs District Collector on 3 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6364 of 2010(U)


1. SHAMON.P.S, AGED 34, S/O.SHAHUL,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, CIVIL STATION,
                       ...       Respondent

2. SUB-INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.A.MOHAMMED SHAH

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/03/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                  W.P.(C) No.6364 OF 2010
              ---------------------------------------
            Dated this the 3rd day of March, 2010.


                        J U D G M E N T

The petitioner is the registered owner of 1993 model, TATA

608 Mini Lorry bearing Registration No.KL-7/E 5325. On

17.02.2010, the vehicle was loaded with two metric tonnes of

sand from the depot at Changanacherry owned by one Nazir.K.

According to the petitioner, he had paid an amount of Rs.2,400/-

for the sand and the licensee gave a P Form which is issued

under Rule 48K of Minor Mineral Concession Rules, 1967. The

same is produced as Exhibit P2. It is averred in the writ petition

that in the P Form the time for departure was specified as

6.55p.m on 17.02.2010. The vehicle was seized by the

2nd respondent on the allegation of illegal transportation of sand.

In paragraphs 3 and 4 of the writ petition, the petitioner has

explained certain events including the break down of the vehicle

while plying.

2. According to the petitioner, he has filed Exhibit P5

W.P.(C) No.6364/2010 2

application before the 1st respondent seeking for interim custody

of the vehicle. It is submitted that the seizure itself is illegal and

there was valid pass for transportation of the sand. It is also

submitted that the authorities have not properly considered the

documents produced by the driver of the vehicle.

It is submitted by the learned counsel for the petitioner that

the matter is posted for hearing today at 3.30 p.m. There will be

a direction to the 1st respondent to pass appropriate orders, after

hearing the petitioner, within a period of seven days. The

petitioner will produce a copy of this judgment along with a copy

of the writ petition for compliance. While considering the

contentions of the petitioner, the 1st respondent will verify the

originals of the documents produced by the petitioner as

Exhibits P2, P3 and P4.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp