High Court Kerala High Court

O.R.Sadhanandhan vs The Sub Inspector Of Police on 20 October, 2010

Kerala High Court
O.R.Sadhanandhan vs The Sub Inspector Of Police on 20 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32093 of 2010(J)


1. O.R.SADHANANDHAN, S/O. RAGHAVAN,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE SUB DIVISIONAL MAGISTRATE, FORTKOCHI

3. THE DISTRICT COLLECTOR, ERNAKULAM,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/10/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
       W.P.(C) Nos.32093, 32103 and 32105 of 2010
            ```````````````````````````````````````````````````````
             Dated this the 20th day of October, 2010

                           J U D G M E N T

In these Writ Petitions, the petitioners complain that

their vehicles have been detained on the allegation that these

vehicles were 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 petitioners, they have made applications for

interim custody of the vehicles, their applications were not

considered. With this common grievance, these Writ Petitions

have been filed.

2. A Full Bench of this Court in Shan C.T. Vs. 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 these Writ Petitions is

to direct the statutory authority, before whom the applications

have been made, to deal with the applications in the light of

W.P.(C) No.32093/10 & connected cases
: 2 :

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. Ordered accordingly.

3. Petitioners will produce a copy of this judgment

along with a copy of the writ petition before the concerned

authority for appropriate action.

These writ petitions are disposed of as above.

(ANTONY DOMINIC, JUDGE)
aks