High Court Kerala High Court

Abdul Salam vs The Revenue Divisional Officer on 23 September, 2010

Kerala High Court
Abdul Salam vs The Revenue Divisional Officer on 23 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29231 of 2010(D)


1. ABDUL SALAM,S/O.BEERAN,KOTTIKKAL HOUSE,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/09/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
           W.P.(C) Nos.29231, 29282, 29288, 29321,
                     29292 and 29373 of 2010
            ```````````````````````````````````````````````````````
            Dated this the 23rd day of September, 2010

                           J U D G M E N T

In these Writ Petitions, the petitioners complain that

their vehicles have been detained on the allegation that these

vehicles were 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 petitioners, they have made applications for

interim custody of the vehicles, their applications were not

considered. With this common grievance, these Writ Petitions

have been filed.

2. A Full Bench of this Court in Shan C.T. Vs. 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 these Writ Petitions is

to direct that the statutory authority, before whom the

applications have been made, to deal with the applications in

WPC.29231/10 & connected cases
: 2 :

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. Ordered accordingly.

3. The petitioners will produce a copy of this judgment

along with a copy of the Writ Petition before the concerned

authority for appropriate action.

These writ petitions are disposed of as above.

(ANTONY DOMINIC, JUDGE)
aks