High Court Kerala High Court

Hasib vs Thavanoor Grama Panchayath on 1 January, 2008

Kerala High Court
Hasib vs Thavanoor Grama Panchayath on 1 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 38167 of 2007(R)


1. HASIB, AGED 35,
                      ...  Petitioner

                        Vs



1. THAVANOOR GRAMA PANCHAYATH,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE ADDITIONAL TAHSILDAR,

4. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/01/2008

 O R D E R
                          ANTONY DOMINIC, J.

                 = =W.P.(C)=No.=38167=OF = = = = =
                      = =     =    = =    =
                                            2007 R
                 = = = = = = = = = = = = = = = =

                   Dated this the 1st January, 2008

                             J U D G M E N T

Petitioner’s vehicle has been seized on the allegation that it

was engaged in the unauthorised transportation of river sand.

Records disclose that proceedings are pending and the order in

terms of Rule 27 of the Kerala Protection of River Banks and

Regulation of Sand Removal Rules, 2002 has not been passed by the

2nd respondent till date. It is at that stage the writ petition has been

filed praying for release of the vehicle.

2. In view of the pendency of the proceedings on the

allegation that the vehicle is involved in the unauthorised

transportation of river sand, I am not inclined to release the vehicle

at this stage. It is for the 2nd respondent to consider the matter and

pass orders within the time frame that is set in the rules.

3. Therefore, I dispose of this writ petition directing that the

2nd respondent shall pass orders in terms of Rule 27 of the Rules as

WPC No. 38167/07 -2-

expeditiously as possible, at any rate within 10 days of production

of a copy of this judgment. Before final orders are passed,

petitioner shall also be given notice.

ANTONY DOMINIC
JUDGE
jan/-