IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18299 of 2010(J)
1. AJIKUMAR.T.S,AGED 39 YEARS,
... Petitioner
Vs
1. DISTRICT COLLECTOR,KOTTAYAM.
... Respondent
2. SUB INSPECTOR OF POLICE,MEVELLOOR POLICE
For Petitioner :SRI.ALIAS M.CHERIAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :14/06/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 18299 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 14th day of June, 2010.
J U D G M E N T
The petitioner claims to be an authorised dealer for selling sand,
metal and steel. The petitioner claims that the petitioner has
appropriate licence to sell sand also. But certain sand stocked by the
petitioner has been seized on allegation that the same has been
stocked by the petitioner without appropriate permits, in violation
of the Kerala Protection of River Banks and Regulation of Removal of
Sand Act, 2001 and Rules. Ext. P5 communication has been issued by
the 2nd respondent to the District Collector in respect of seizure
requesting the District Collector to pass orders in the matter as per
the provisions of the above said Act and Rules. The petitioner
challenges Ext. P5. But, presently, the petitioner confines his relief
for a direction to the 1st respondent to pass final orders pursuant to
issue of Ext. P5 expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to pass final orders
pursuant to Ext. P5 as expeditiously as possible, at any rate, within
one month from the date of receipt of a copy of this judgment, after
affording an opportunity of being heard by the petitioner.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.