IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34518 of 2010(L)
1. HABEEB,S/O.ABDULLA,1/613,POTHUKALL,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE SUB INSPECTOR OF POLICE,EDAKKARA,
3. THE CIRCLE INSPECTOR OF POLICE NILAMBUR,
For Petitioner :SRI.P.SAMSUDIN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/11/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 34518 OF 2010
=====================
Dated this the 16th day of November, 2010
J U D G M E N T
In this Writ Petition, the petitioner complains that his
Mahindra mini lorry bearing Regn.No.KL-40 B 2706 has been
detained on the allegation that the vehicle was used for
transportation of river sand in violation of the provisions
contained in the Kerala Protection of River Banks and Regulation
of Removal of Sand Act, 2001. According to the petitioner,
though he has made application for interim custody of the
vehicle, his application was not considered. With this grievance,
this Writ Petition has been filed.
2. A Full Bench of this Court in Shan C.T. v. State of
Kerala [2010(3)KHC 333] has laid down the manner in which
such applications for interim custody should be dealt with.
Therefore, all that is necessary in this Writ Petition is to direct that
the statutory authority, before whom the application has been
made, shall deal with the application in the light of the provisions
of the Act referred above and in the manner as directed by the
Full Bench of this Court in the judgment referred as above.
WPC No. 34518/10
:2 :
3. The petitioner will produce a copy of this judgment
along with a copy of the Writ Petition before the concerned
authority for appropriate action.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp