IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28622 of 2009(W)
1. ABDUL KAREEM, S/O. BEEKUTTY,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE S.I. OF POLICE,
For Petitioner :SRI.JAMSHEED HAFIZ
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :12/10/2009
O R D E R
P.N.RAVINDRAN, J.
-----------------------------
W.P(C) No.28622 of 2009
------------------------------
Dated this the 12th day of October, 2009.
J U D G M E N T
Heard Sri.Jamsheed Hafiz, 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 mini lorry bearing
registration No.KL-10-7311. The said vehicle was seized by the second
respondent, Sub Inspector of Police, on 1.10.2009, on the allegation that
it was used to transport river sand without a valid pass and produced
before the first respondent. The grievance voiced by the petitioner is
that notwithstanding repeated requests, till date the District Collector has
not released the vehicle to him. In this writ petition, the petitioner inter
alia seeks a writ in the nature of mandamus commanding the
respondents to release the vehicle to him.
3. 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 direct
release of any vehicle which is seized and produced before him, by way
of interim custody. It is evident that the petitioner has not moved the
District Collector in writing seeking interim custody of his vehicle, I am of
the opinion that the petitioner ought to have moved the District Collector
in writing, seeking interim custody of his vehicle instead of seeking the
intervention of this Court. I accordingly dispose of this writ petition with
the following directions:
i) The District Collector, Malappuram shall in the event of the
petitioner filing an appropriate representation seeking interim custody,
release the vehicle to him by way of interim custody subject to such
terms and conditions as he may deem fit to impose.
ii) The District Collector 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 within three months from such date after affording the
petitioner a reasonable opportunity of being heard.
Sd/-
P.N.RAVINDRAN
JUDGE
//True Copy//
PA TO JUDGE
ab