High Court Kerala High Court

Mohandas vs The District Collector on 2 June, 2009

Kerala High Court
Mohandas vs The District Collector on 2 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15083 of 2009(E)


1. MOHANDAS, S/O.VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, MALAPPURAM.
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. THE SUPERINTENDENT  OF POLICE,

4. THE STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :02/06/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                  W.P ( C) No.15083 of 2009
                      --------------------------
                 Dated this the 2nd June,2009

                        J U D G M E N T

Petitioner is aggrieved by the proceedings initiated

by the District Collector under the Kerala Anti-Social

Activities (Prevention) Act, 2007. According to the

petitioner, proceedings under the said Act ought not to

have been taken.

In my view, the writ petition is premature. By

Exhibit-P1, the Collector has only asked the petitioner to

show cause why the petitioner’s vehicle should not be

seized for alleged unauthorised transportation of river

sand in terms of the provisions of the said Act. It is open

to the petitioner to appear before the District Collector

and show cause. Ultimately, the District Collector shall

pass orders, if orders have not already been passed,

within three weeks from the date of receipt of a copy of

this judgment. It is open to the petitioner to challenge

W.P ( C) No.15083 of 2009
2

the same, if it becomes necessary. All other contentions

are left open.

The writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

W.P ( C) No.15083 of 2009
3

W.P ( C) No.15083 of 2009
4