High Court Kerala High Court

Rajaseghara Kurup vs The Sub Inspector Of Police on 28 January, 2011

Kerala High Court
Rajaseghara Kurup vs The Sub Inspector Of Police on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2816 of 2011(B)


1. RAJASEGHARA KURUP, S/O.RAMAKRISHNA KURUP
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER, ADOOR,

                For Petitioner  :SRI.SAKIR.K.H.

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/01/2011

 O R D E R
                     ANTONY DOMINIC, J.
                       -------------------------
                   W.P (C) No.2816 of 2011
                      --------------------------
              Dated this the 28th January, 2011

                         J U D G M E N T

Petitioner claims to be the owner of four canoes

bearing registration Nos.5308 KQN, 5608 KQN, 5763

KQN and 5764 KQN. It is stated that the canoes were

seized by the 1st respondent on the allegation that the

same were used in violation of the provisions contained in

Kerala Protection of River Banks (Protection and

Regulation of removal of sand) Act, 2002. According to the

petitioner, the 1st respondent ought to have released the

canoes. But however, the canoes have not been released.

It is in these circumstances, the writ petition has been

filed.

2. Evidently, canoes have been seized on the

allegation that the same were used in violation of the

principles contained in the Kerala Protection of River

Banks (Protection and Regulation of removal of sand) Act,

2002. Such proceedings should pending before the 2nd

respondent, the authority competent under the Act.

Therefore, if the petitioner want either interim custody of

W.P (C) No.2816 of 2011
2

the canoes or finalisation of the proceedings, petitioner

would have to approach the 2nd respondent and seek

appropriate reliefs.

3. In that view of the matter, leaving it open to the

petitioner to approach the 2nd respondent for finalisation

of the proceedings and for interim custody thereof, it is

directed that orders will be passed applying the principles

laid down by a Full Bench of this Court in Shan C.T. v.

State of Kerala [2010(3)KHC 333]

Writ petition is disposed of as above.

Sd/-

ANTONY DOMINIC
JUDGE
ma

/True copy/

P.A to Judge