High Court Kerala High Court

A.Dileep vs State Of Kerala on 11 March, 2008

Kerala High Court
A.Dileep vs State Of Kerala on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8135 of 2008(R)


1. A.DILEEP, S/O. APPAYI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. THE TAHSILDAR,

                For Petitioner  :SRI.PHM.BASHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/03/2008

 O R D E R
                               ANTONY DOMINIC, J.


                ------------------------------------


                             W.P.(C) 8135 of  2008


                -------------------------------------


                            Dated: MARCH 11, 2008


                                     JUDGMENT

In this writ petition the petitioner challenges the proceedings

initiated under the Kerala Protection of River Banks and Regulation

of Removal of Sand Act, 2001 pending before the 2nd respondent. It

is complaining of the delay in finalising the proceedings that this

writ petition has been filed. Petitioner also seeks release of his

vehicle No.KL-08-F 4343.

2. Now that the proceedings are pending before the 2nd

respondent, I feel that the appropriate course to be adopted is to

direct the 2nd respondent to finalise the proceedings. This the 2nd

respondent shall do as expeditiously as possible, at any rate, within

ten days of production of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-