High Court Kerala High Court

Abdul Jaleel vs The Sub Inspector Of Police on 11 October, 2010

Kerala High Court
Abdul Jaleel vs The Sub Inspector Of Police on 11 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31041 of 2010(E)


1. ABDUL JALEEL, S/O.ABDUL KHADER,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE SUB DIVISIONAL MAGISTRATE,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/10/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                W.P.(C) No. 31041 of 2010 E
            ```````````````````````````````````````````````````````
             Dated this the 11th day of October, 2010

                           J U D G M E N T

Prayer in the writ petition is for consideration

of Ext.P1 application.

2. According to the petitioner it was matti sand and

not river sand that he transported and seized by the

respondents and, therefore, the provisions of Kerala

Protection of River Banks and Regulation of Removal of Sand

Mining Act, 2001 are inapplicable in his case. It is submitted

that the petitioner has requested for testing of the sand in

Ext.P1.

3. If such an application is made by the petitioner, it is

directed that the second respondent shall consider Ext.P1 and

pass orders thereon, at any rate, within a period of four weeks

from the date of production of a copy of this judgment.

4. Petitioner to produce a copy of this judgment and

WPC.31041/10
: 2 :

writ petition before the second respondent for compliance.

Writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
aks