High Court Kerala High Court

Yesudharan Nair vs District Collector on 25 July, 2008

Kerala High Court
Yesudharan Nair vs District Collector on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13043 of 2005(C)


1. YESUDHARAN NAIR, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, KOLLAM.
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER, KOLLAM.

3. SUB INSPECTOR OF POLICE, KUNNIKODE.

4. CIRCLE INSPECTOR OF POLICE, VIGILANCE &

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/07/2008

 O R D E R
                          KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.13043 of 2005
               ----------------------------------------------
                      Dated 25th July, 2008.
                            J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

“To issue a writ of mandamus declaring that the
taking into custody and keeping the same in illegal custody of
petitioner’s vehicle bearing registration No.KL-2/R-8998 in view of
the permit and licenses held by the petitioner as unjust and
arbitrary and illegal and to declare the same.”

It is seen from the statement that a fine of Rs.20,000/- has been

imposed on the petitioner, in addition to royalty and value of

sand. It is also stated in the statement that the petitioner has

been transporting river sand and not ordinary sand. Be that as it

may, there is already an interim direction dated 29.4.2005 by this

court to release the vehicle on furnishing bank guarantee to the

tune of Rs.20,000/-. There will be a direction to the District

Collector to pass final orders in the matter, pursuant to the

seizure of the vehicle, with notice to the petitioner within four

months from the date of production of a copy of the judgment.

The fate of the bank guarantee executed by the petitioner will

depend on the order thus passed by the District Collector.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.13043 of 2005

———————————————-

J U D G M E N T

Dated 25th July, 2008.