High Court Kerala High Court

Abdul Majeed vs The Statte Of Kerala on 29 September, 2010

Kerala High Court
Abdul Majeed vs The Statte Of Kerala on 29 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29490 of 2010(I)


1. ABDUL MAJEED, S/O.ENIKUTTY,
                      ...  Petitioner

                        Vs



1. THE STATTE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER

                For Petitioner  :SRI.K.K.MOHAMED RAVUF

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/09/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 29490 OF 2010 ()
                 =====================

         Dated this the 29th day of September, 2010

                          J U D G M E N T

Petitioner is the registered owner of Vehicle bearing

Regn.No.KL-10/C 9411, a Tata Mini Lorry. The vehicle was seized

on 29/3/2010 on the allegation that it was used for the

unauthorised transportation of river sand and for rash and

negligent driving under Section 279 of the Indian Penal Cole.

Ext.P1 is the FIR. In this writ petition, he disputes the allegations

on the basis the crime has been registered and proceedings under

the Kerala Protection of River Banks and Regulation of Removal

of Sand Act, 2001 have been initiated, and on that basis, he seeks

to get the whole proceedings quashed.

2. In my view, unless the petitioner is able to establish

before appropriate authorities that the aforesaid proceedings are

vitiated either for want of evidence or for other reasons, petitioner

cannot seek the relief sought for. This exercise cannot be

undertaken in a writ petition. Therefore, the writ petition is

misconceived and has to be dismissed and I do so.

Be that as it may, having regard to the fact that the

WPC No. 29490/10
:2 :

proceedings under the Kerala Protection of River Banks and

Regulation of Removal of Sand Act, 2001 are pending before the

2nd respondent, it will be open to the petitioner to seek interim

custody of the vehicle, in which event, the said authority will

consider the request of the petitioner in accordance with the

provisions of the Act and in accordance with the law as laid down

by this Court in Shan C.T. v. State of Kerala [2010(3)KHC 333].

ANTONY DOMINIC, JUDGE
Rp