High Court Kerala High Court

Abdulla.A.K vs The District Collector on 29 September, 2010

Kerala High Court
Abdulla.A.K vs The District Collector on 29 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29942 of 2010(P)


1. ABDULLA.A.K, S/O.MUHAMMED HAJI,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.BABU S. NAIR

                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.) Nos.29942 & 29944 of 2010 (P)
            ---------------------------------
          Dated, this the 29th day of September, 2010

                          J U D G M E N T

In these writ petitions challenge is against Exts.P1 final orders

passed by the District Collector in the purported exercise of powers

conferred under the provisions of the Kerala Protection of River

Banks and Regulation of Removal of Sand Act, 2001.

2. A reading of the orders show that these orders were

rendered on 31/07/2010 & 25/07/2010. Admittedly, before the

orders were passed, the Act was amended and the power has been

conferred on the Sub Divisional Magistrate. Therefore, when the

orders were passed, the District Collector did not have power to

pass such orders. In that view of the matter, Ext.P1 orders are

passed without jurisdiction and are liable to be quashed.

3. Therefore, these writ petitions are disposed of quashing

Exts.P1 orders and directing that the Sub Divisional Magistrate shall

reconsider the matter with notice to the petitioners, and pass fresh

orders in the matter .

WP(C) Nos.29942 & 29944/2010
-2-

If as stated by the petitioners, their vehicles are still under

detention, it will be open to the petitioners to make applications for

interim custody of the same, in which event, the applications will be

considered in the light of the provisions of the Act and in terms of

the Full Bench decision of this Court in Shan.C.T. v. State of Kerala

and Others (2010 (3) KHC 333).

These writ petitions are disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg