High Court Kerala High Court

A.Nandakumar vs The Circle Inspector Of Police on 30 October, 2009

Kerala High Court
A.Nandakumar vs The Circle Inspector Of Police on 30 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30832 of 2009(Y)


1. A.NANDAKUMAR, AGED 27 YEARS
                      ...  Petitioner

                        Vs



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

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.T.RAMPRASAD UNNI

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :30/10/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.30832 of 2009-Y

  = = = = = = = = = = = = = = = = = = = = = = = =

      Dated this the 30th day of October, 2009.

                     JUDGMENT

1.The petitioner complains that a few truck loads

of M-sand belonging to him were detained by the

police in the check post. He seeks release of

lorry loads. He states that there is a complete

standstill of the administrative procedure.

2.If the material being transported is river sand,

that may have to be dealt with in accordance with

the appropriate law, having regard to the

prohibition of movement of river sand. But, that

matter has to gain the immediate attention of the

District Collector. If the material is not river

sand but only M-sand, that has to be handed over

without further insisting that it may be river

sand. Certainty in administrative procedure is a

core angle on which rights of citizens would

WPC30416/09 -: 2 :-

stand protected. There cannot also be any delay

in such matters.

For the aforesaid reasons, this writ petition is

ordered directing that on production of a copy of

this judgment, the first respondent will ensure

that the competent authority in the Geology

Department, having jurisdiction over the area, is

contacted with a request to immediately ascertain

the type of sand that is loaded in the lorries

and thereafter, act upon in the light of what is

aforesaid. This exercise shall be carried out

within one week from the date of receipt of a

copy of this judgment. All other issues on merits

are left open.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

Sha/141109