IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 347 of 2008(N)
1. A.G.DANESH, S/O.APPUKUTTAN,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE DISTRICT COLLECTOR, ERNAKULAM.
3. THE MINERAL REVENUE INSPECTOR,
4. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/02/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.347 of 2008
---------------------------------
Dated, this the 6th day of February, 2009
J U D G M E N T
Ext.P4 order is under challenge. This order is passed by the
2nd respondent in exercising his powers under the Kerala Protection
of River Banks and Regulation of Removal of Sand Act, 2001. In the
order, the 2nd respondent has found that the vehicle bearing
Regn.No.KL-36/4162 was engaged in unauthorised transportation
of river sand. This finding has been arrived at only on the basis of
the mahazar, which was prepared at the time of seizure.
2. In my view, the 2nd respondent has not properly
appreciated the rival claims and the adjudication is therefore
defective. Therefore, I quash Ext.P4 and direct the 2nd respondent
to consider the matter afresh and pass orders with notice to the
petitioner.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg