IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33103 of 2007(N)
1. MOHAMMED K., AGED 38 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR
... Respondent
2. DEPUTY TAHASILDAR
3. THE SUB INSPECTOR OF POLICE
For Petitioner :SRI.HARISH R. MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/11/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 33103 OF 2007 N
=====================
Dated this the 7th day of November, 2007
J U D G M E N T
Although the petitioner has not produced any documents or
evidence in support of his plea that his Mini Lorry bearing No.KL-
7 H 3312 has been seized by any of the respondents, he seeks
release of the vehicle on the allegation that it has been seized.
Petitioner submits that proceedings are pending before the 1st
respondent and that orders have not been passed in terms of
Protection of River Banks and Regulation of Removal of Sand Act
and Rules, 2001. As at present, I am not inclined to release the
vehicle conditionally or otherwise, since even according to the
petitioner, proceedings are yet to be completed by the 1st
respondent.
2. In view of this, I dispose of this writ petition directing
that the 1st respondent shall finalise the proceedings in terms of
Rule 27 of the rules, as expeditiously as possible, at any rate
within ten days of receipt of a copy of this judgment.
WPC 33103/07
: 2 :
Petitioner shall produce copy of this judgment before 1st
respondent for compliance.
ANTONY DOMINIC, JUDGE.
Rp