IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32878 of 2009(D)
1. ABDUL HARIF P.V.
... Petitioner
Vs
1. THE DISTRICT COLLECTOR
... Respondent
2. THE SUB INSPECTOR OF POLICE
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :17/11/2009
O R D E R
P.N.RAVINDRAN, J
-------------------
W.P.(C).32878/2009
--------------------
Dated this the 17th day of November, 2009
JUDGMENT
The petitioner is the owner of a goods vehicle bearing
registration No.KL-11Y/6759. The said vehicle was seized by
the secnd respondent and produced before the District
Collector, Kozhikode, on 2.11.2009 on the allegation that it
was used to transport river sand without a valid pass. The
petitioner thereupon submitted Ext.P1 petition dated
5.11.2009 seeking interim custody of his vehicle. The
grievance voiced by the petitioner in this writ petition is that,
till date, orders have not been passed thereon. In this writ
petition, the petitioner seeks a direction to the respondents to
release the vehicle to him by way of interim custody.
2. A learned single Judge of this Court has in
Subramanian v. State of Kerala (2009 (1) KLT 77) while
upholding the constitutional validity of the Kerala Protection
of River Banks and Regulation of Removal of Sand Act, 2001,
held that the District Collector has the power to release any
vehicle which is seized and produced before him, by way of
interim custody. In such circumstances, as the petitioner
W.P.(C).32878/2009
2
has moved the District Collector in writing seeking interim
custody of his vehicle, I dispose of this writ petition with the
following directions:
(i). The District Collector, Kozhikode, shall, within one
week from the date on which the petitioner produces a
certified copy of this judgment before him, grant interim
custody of the vehicle to the petitioner on such terms and
conditions as he may deem fit.
(ii). The District Collector, Kozhikode, shall pass final
orders in the proceedings initiated by him under the Kerala
Protection of River Banks and Regulation of Removal of Sand
Act, 2001 and the Rules framed thereunder expeditiously and,
in any event, within two months from the date on which the
petitioner produces a certified copy of this judgment before
him, after notice to and affording the petitioner a reasonable
opportunity of being heard.
P.N.RAVINDRAN,
Judge
mrcs