IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32855 of 2008(J)
1. SUNNY, S/O.CHACKO VARGHESE, AGED 36 YRS,
... Petitioner
Vs
1. DISTRICT COLLECTOR, ALAPPUZHA.
... Respondent
2. THE TAHSILDAR, CHENGANOOR, ALAPPUZHA
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/02/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 32855 OF 2008 (J)
====================
Dated this the 4th day of February, 2009
J U D G M E N T
Ext.P1 order is under challenge. This order was passed by the
District Collector exercising his powers under the Kerala Protection of River
Banks and Regulation of Removal of Sand Act. The main objection raised
is against the levy of Rs.25,000/- fine on the ground that the District
Collector could not have imposed the fine. This position is covered in
favour of the petitioner in view of the judgment of this Court in Sanjayan
v. Tahsildar (2007(4) KLT 597) followed in a batch of cases as per
Ext.P2 judgment.
2. In view of the above, the writ petition is disposed of quashing
Ext.P1 to the extent of levying Rs.25,000/- fine on the petitioner. It is
directed that if the vehicle is still available, on the remittance of
Rs.1,50,000/- as ordered in Ext.P1, the same will be released to the
petitioner.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp