IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28867 of 2009(C)
1. ABDUL JALEEL, ACHIPRA HOUSE,
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.RAJESH NAMBIAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :13/10/2009
O R D E R
P.N.RAVINDRAN,J.
—————————————-
W.P.(C) No. 28867 of 2009 – C
—————————————-
Dated 13th October, 2009
Judgment
Heard Sri.Rajesh Nambiar, the learned counsel appearing
for the petitioner and Sri.P.N.Santhosh, the learned
Government Pleader appearing for the respondents.
2. The petitioner is the registered owner of a goods
vehicle bearing registration No.KL/50-996. The said vehicle
was seized by the second respondent Sub Inspector of Police
and produced before the District Collector, Palakkad on
30.9.2009 on the allegation that it was used to transport river
sand without a valid pass. The petitioner contends that though
he had submitted Ext.P3 application dated 7.10.2009 seeking
interim custody of his vehicle, till date, orders have not been
passed thereon. In this writ petition, the petitioner seeks a writ
in the nature of mandamus commanding the respondents to
grant interim custody of the vehicle to him.
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
W.P.(C) No.28667/2009 2
River Banks and Regulation of Removal of Sand Act, 2001,
held that the District Collector has the power to release any
vehicle seized and produced before him by way of interim
custody. I accordingly dispose of this writ petition with the
following directions:
(i) The District Collector, Palakkad shall, within one week
from the date on which the petitioner produces a certified copy
of this judgment before him, release the vehicle to him on such
terms and conditions as he may deem fit;
(ii) The District Collector, Palakkad shall pass final orders
in the proceedings initiated against 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 three 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
vaa