IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29231 of 2010(D)
1. ABDUL SALAM,S/O.BEERAN,KOTTIKKAL HOUSE,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/09/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) Nos.29231, 29282, 29288, 29321,
29292 and 29373 of 2010
```````````````````````````````````````````````````````
Dated this the 23rd day of September, 2010
J U D G M E N T
In these Writ Petitions, the petitioners complain that
their vehicles have been detained on the allegation that these
vehicles were used for transportation of river sand in violation
of the provisions contained in the Kerala Protection of River
Banks and Regulation of Removal of Sand Act, 2001.
According to the petitioners, they have made applications for
interim custody of the vehicles, their applications were not
considered. With this common grievance, these Writ Petitions
have been filed.
2. A Full Bench of this Court in Shan C.T. Vs. State
of Kerala [2010 (3) KHC 333] has laid down the manner in
which such applications for interim custody should be dealt
with. Therefore, all that is necessary in these Writ Petitions is
to direct that the statutory authority, before whom the
applications have been made, to deal with the applications in
WPC.29231/10 & connected cases
: 2 :
the light of the provisions of the Act referred above and in the
manner as directed by the Full Bench of this Court in the
judgment referred as above. Ordered accordingly.
3. The petitioners will produce a copy of this judgment
along with a copy of the Writ Petition before the concerned
authority for appropriate action.
These writ petitions are disposed of as above.
(ANTONY DOMINIC, JUDGE)
aks