High Court Kerala High Court

John vs The District Collector on 5 February, 2010

Kerala High Court
John vs The District Collector on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3830 of 2010(C)


1. JOHN, AGED 53 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/02/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                   W.P.(C) No.3830 OF 2010
               ---------------------------------------
          Dated this the 5rd day of February, 2010.


                         J U D G M E N T

The petitioner in this writ petition is aggrieved by the

seizure of his country boat by the Sub Inspector of Police alleging

violation of the provisions of Protection of River Banks and

Regulation of Removal of Sand Act 2001. It is averred in the writ

petition that the petitioner has obtained it on lease from one

V.K.Francis and Exhibit P1 is the copy of the licence and

Exhibit P2 is the copy of the lease agreement. Presently,

confiscation proceedings are pending before the District Collector.

2. The petitioner has submitted a representation seeking

for release of the country boat. But, so far no orders have been

passed on the said representation. Exhibit P3 is the copy of the

representation filed by the petitioner before the 1st respondent.

There will be a direction to the 1st respondent to take a

W.P.(C) No.3830/2010 2

decision on Exhibit P3, after verifying the licence produced along

with the application, within a period of seven days from the date

of receipt of a copy of this judgment. The final orders under the

Act will be passed after notice to the petitioner within a period of

two months from the date of receipt of a copy of this judgment,

after adverting to his contentions.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp