IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34542 of 2007(K)
1. SHAJAHAN, AGED 22 YEARS, S/O.ABOOBACKER,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR,
3. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.C.V.MANUVILSAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/11/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 34542 OF 2007 K
= = = = = = = = = = = = = = = =
Dated this the 22nd November, 2007
J U D G M E N T
Proceedings have been initiated against the
petitioner’s vehicle on the allegation of unauthorised
transportation of river sand. Ext.P2 is the Mahazar and
Ext.P3 is the objection filed. At this stage, this
writ petition has been filed for release of the
vehicle, I am not inclined to pass such an order.
2. In my view, the proper course to be adopted is
to direct the 1st respondent to conclude the
proceedings in terms of Rule 27 of the Kerala
Protection of River Banks and Regulation of Removal of
Sand Rules, as expeditiously as possible.
3. Accordingly, 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, at any rate within ten days of receipt
of a copy of this judgment. Before final orders are
W.P.(C) No. 34542 OF 2007
2
passed, notice shall also be given to the petitioner.
Petitioner shall produce copy of this judgment
before the 1st respondent for compliance.
ANTONY DOMINIC
JUDGE
Rp/-