High Court Kerala High Court

Raveendran vs The District Collector on 19 May, 2010

Kerala High Court
Raveendran vs The District Collector on 19 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13822 of 2010(C)


1. RAVEENDRAN,43 YEARS,S/O.THANKAN,
                      ...  Petitioner

                        Vs



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

2. DEPUTY TAHSILDAR (RR),SPL.SQUAD,

3. DEPUTY COLLECTOR (LR),

4. SUB INSPECTOR OF POLICE,OTTAPALAM.

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/05/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C)No. 13822 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 19th day of May, 2010

                         J U D G M E N T

The petitioner challenges Ext.P3 order passed by the

1st respondent under the Kerala Protection of River Banks

and Regulation of Removal of Sand Act, 2001 & Rules

directing the petitioner to pay an amount of Rs.1,30,000/-

towards the River Management Fund for illegal transport of

the river sand. The counsel for the petitioner submits that

the petitioner may be permitted to pay the amount in

installments.

2. I have heard the learned Government Pleader

also. In the facts and circumstances of the case, I dispose

of this writ petition with the following directions:

The petitioner shall file a petition before the

1st respondent seeking installment facility to pay

off the amount covered by Ext.P3. The District

Collector shall consider and pass orders on the

W.P.(C)No. 13822 of 2010
-2-

same as expeditiously as possible at any rate

within two weeks from the date of receipt of such

application.

S. SIRI JAGAN
JUDGE

shg/