IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 875 of 2008(D)
1. SIVADASAN K., AGED 42 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR,
3. THE DEPUTY TAHSILDAR,
4. THE SECRETARY,
5. THE STATION HOUSE OFFICER (SHO),
For Petitioner :SRI.KRISHNADAS P. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/01/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
= =W.P.(C)= = = = = = = = = = =
No. 875 OF 2008 D
= = =
Dated this the 8th January, 2008
J U D G M E N T
A country boat belonging to the petitioner has been seized on
the allegation that it was involved in the unauthorized
transportation of river sand. The records disclose that final orders
have not been passed by the 1st respondent in terms of Rule 27 of
the Kerala Protection of River Banks and Regulation of Removal of
Sand Rules, 2002 and at this stage, therefore, I do not think it
proper to direct release of the country boat pending such
adjudication. In view of this, I dispose of this writ petition directing
that the 1st respondent shall pass final orders in terms of Rule 27 of
the Rules, as expeditiously as possible, at any rate within 10 days of
production of a copy of this judgment. Before final orders are
passed notice shall be given to the petitioner.
ANTONY DOMINIC
JUDGE
jan/-