High Court Kerala High Court

Abdul Rahiman vs The District Collector on 3 April, 2009

Kerala High Court
Abdul Rahiman vs The District Collector on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10946 of 2009(K)


1. ABDUL RAHIMAN, AGED 65 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.JOSE THOMAS (PALA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/04/2009

 O R D E R
                      ANTONY DOMINIC, J.
                   ================
             W.P.(C) NOs. 10946, 11069, 11085
                        & 11121 OF 2009
                =====================

            Dated this the 3rd day of April, 2009

                         J U D G M E N T

In these writ petitions, petitioners claim to be the registered

owners of vehicles bearing Regn.Nos.KL-56/4257, KL-51 8656, KL-

7-BG-3380 & KL-7/F.9344. According to the petitioners,

proceedings have been initiated against these vehicles alleging

that the vehicles have been used in violation of the provisions

contained in the Kerala Protection of River Banks and Regulation

of Removal of Sand Act, 2001. During the pendency of such

proceedings, applications have been made by the petitioners

seeking release of the vehicles. Orders have not been passed on

those applications and with this grievance the writ petitions have

been filed.

2. Taking into account the case of the petitioners

regarding the pendency of the applications made by them for

release of the vehicles before the District Collector, it is directed

that the District Collector shall consider the applications, if any,

made by the petitioners for release of the vehicles and pass

WPC 10946, 11069, 11085
& 11121/09
:2 :

orders thereon. This shall be done, as expeditiously as possible, at

any rate within 10 days of production of a copy of this judgment.

Writ petitions are disposed of as above.

ANTONY DOMINIC, JUDGE
Rp