High Court Kerala High Court

David Raj.C vs District Collector on 21 October, 2010

Kerala High Court
David Raj.C vs District Collector on 21 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32317 of 2010(L)



1. DAVID RAJ.C
                      ...  Petitioner

                        Vs

1. DISTRICT COLLECTOR,THIRUVANANTHAPURAM
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/10/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 32317 OF 2010 (L)
                =====================

           Dated this the 21st day of October, 2010

                          J U D G M E N T

In this Writ Petition, the petitioner complains that his Taurus

lorry bearing Regn.No.TN-21-Q-0387, 16 Ton HGV-Ashok Leyland

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, the

sand was purchased from a registered dealer in Tamilnadu and

was transported on the strength of all required documents. It is

contended that, therefore the provisions of the Kerala Protection

of River Banks and Regulation of Removal of Sand Act, 2001 are

inapplicable and hence the proceedings are liable to be set aside.

2. However, as can be seen from the records,

proceedings initiated against the petitioner is on the allegation

that the transportation was in violation of the provisions of the

Kerala Protection of River Banks and Regulation of Removal of

Sand Act, 2001 and if the petitioner has a case that the sand was

brought from outside the State, and that therefore the Act is

WPC No. 32317/10
:2 :

inapplicable, it is for the petitioner to appear before the Sub

Divisional Magistrate and substantiate his contentions by

adducing necessary evidence. Having regard to the pendency of

the proceedings, it will be premature for this Court to examine

the contentions raised.

3. It is seen that the petitioner has filed Ext.P12

representation seeking interim custody of the vehicle. However,

that application is made before the District Collector and

therefore cannot be ordered to be considered.

4. Be that as it may, if the petitioner is desirous of getting

the vehicle released, it will be open to the petitioner to move an

appropriate application before the Sub Divisional Magistrate

seeking interim custody of the vehicle. If such an application is

filed, it is directed that the same will be dealt with in accordance

with the provisions of the Act and applying the principles laid

down by the Full Bench of this Court in Shan C.T. v. State of

Kerala [2010(3)KHC 333].

5. The petitioner will produce a copy of this judgment

along with a copy of the Writ Petition before the concerned

WPC No. 32317/10
:3 :

authority for appropriate action.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp