High Court Kerala High Court

Manu Lukose vs District Collector on 30 October, 2008

Kerala High Court
Manu Lukose vs District Collector on 30 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31906 of 2008(W)


1. MANU LUKOSE, S/O.LUKOSE, 27 YEARS
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, KOTTAYAM
                       ...       Respondent

2. THE THAHASILDAR

3. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :30/10/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).31906/2008
                      --------------------
       Dated this the 30th day of October, 2008

                      JUDGMENT

Petitioner is the registered owner of a Mini Lorry

bearing registration No. KL-10-1942, which was seized

on the allegation that it was being used to carry river

sand without any valid pass or document. After

seizure, second respondent reported the seizure of

vehicle to the first respondent. First respondent is to

pass final orders in terms of the provisions of the

Kerala Protection of River Banks and Regulation of

Removal of Sand Act, 2001, and the Rules framed

thereunder. Petitioner’s vehicle is now kept in the

custody of the third respondent in the premises of the

police station. Petitioner has sought for the release of

the vehicle forthwith.

2. Having heard learned Government Pleader also,

writ petition is disposed of directing the first

respondent to adjudicate the matter in connection with

the seizure and confiscation of the vehicle belonging

W.P.(C).31906/2008
2

to the petitioner bearing registration No. KL-10-1942 in

terms of the provisions of Section 23 of the Act and Rule

27(3) of the Rules, within a period of two weeks from the

date of receipt of a copy of this judgment.

V.GIRI,
Judge

mrcs