High Court Kerala High Court

Ajikumar.T.S vs District Collector on 14 June, 2010

Kerala High Court
Ajikumar.T.S vs District Collector on 14 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18299 of 2010(J)


1. AJIKUMAR.T.S,AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,KOTTAYAM.
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,MEVELLOOR POLICE

                For Petitioner  :SRI.ALIAS M.CHERIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/06/2010

 O R D E R
                             S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 18299 of 2010
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
               Dated this, the 14th day of June, 2010.

                            J U D G M E N T

The petitioner claims to be an authorised dealer for selling sand,

metal and steel. The petitioner claims that the petitioner has

appropriate licence to sell sand also. But certain sand stocked by the

petitioner has been seized on allegation that the same has been

stocked by the petitioner without appropriate permits, in violation

of the Kerala Protection of River Banks and Regulation of Removal of

Sand Act, 2001 and Rules. Ext. P5 communication has been issued by

the 2nd respondent to the District Collector in respect of seizure

requesting the District Collector to pass orders in the matter as per

the provisions of the above said Act and Rules. The petitioner

challenges Ext. P5. But, presently, the petitioner confines his relief

for a direction to the 1st respondent to pass final orders pursuant to

issue of Ext. P5 expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 1st respondent to pass final orders

pursuant to Ext. P5 as expeditiously as possible, at any rate, within

one month from the date of receipt of a copy of this judgment, after

affording an opportunity of being heard by the petitioner.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.