IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6439 of 2009(Y)
1. ABDUL RAZAQ P.P
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, MALAPPURAM
... Respondent
For Petitioner :SRI.T.K.AJITH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/02/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 6439 OF 2009 (Y)
====================
Dated this the 27th day of February, 2009
J U D G M E N T
Ext.P1 order is under challenge. Proceedings were initiated against
the petitioner’s jeep bearing Regn.No.KL-1 C 3732 on the allegation that it
was used for the illegal transportation of river sand in violation of the
provisions contained under the Kerala Protection of River Banks and
Regulation of Removal of Sand Act, 2001. A reading of Ext.P1 shows that
during the course of the enquiry before the District Collector, petitioner
has confessed that the transportation was without any pass. If that be so,
the finding of the District Collector regarding violation of the provisions of
the Act cannot be faulted. Counsel then contends that the value fixed is
on the higher side. A reading of the order shows that the value fixed is
Rs.40,000/-. In all cases, value is fixed on the assessment made by the
officers of the Motor Vehicles Department. If that be so, this Court will not
be justified in upsetting the same especially in the absence of any material
to find the same to be perverse.
Writ petition fails and is dismissed.
ANTONY DOMINIC, JUDGE
Rp