IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3751 of 2011(T)
1. SAJITH KUMAR, S/O.SUBRAMANIAN,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/02/2011
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.3751 OF 2011(T)
--------------------------------------------------
Dated this the 4th day of February, 2011
J U D G M E N T
In this Writ Petition, the petitioner complains that his
vehicle bearing registration NO.KL-10C/7590 has been detained
on the allegation that this 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, though he has made
application for interim custody of the vehicle, his application
was not considered. With this grievance, the Writ Petition has
been filed.
A Full Bench of this Court in Shan C.T. v. State of Kerala
[2010(3)KHC 333] has laid down the manner in which such
applications for interim custody should be dealt with. Therefore,
all that is necessary in this Writ Petition is to direct that the
statutory authority, before whom the application has been made,
shall deal with the applications in the light of the provisions of
the Act referred above and in the manner as directed by the Full
Bench of this Court in the judgment referred as above.
WPC.No.3751 /2011
:2 :
The petitioner shall produce a copy of this judgment along
with a copy of the Writ Petition before the concerned authority
for appropriate action.
(ANTONY DOMINIC)
JUDGE
vi/