High Court Kerala High Court

Anil Kumar.V.R. vs The District Collector on 10 July, 2009

Kerala High Court
Anil Kumar.V.R. vs The District Collector on 10 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18513 of 2009(H)


1. ANIL KUMAR.V.R., AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :10/07/2009

 O R D E R
                          V.GIRI, J
                        -------------------
                W.P.(C)s.18513 &18447/2009
                       --------------------
             Dated this the 10th day of July, 2009

                        JUDGMENT

Common contentions are raised in the writ petitions.

Therefore, they have been heard together and and are

being disposed of by a common judgment. I will refer to

the facts in Writ Petition No.18513/2009 in the first

instance.

2. Petitioner is the registered owner of a Swaraj

Mazda mini lorry which was originally seized by the 2nd

respondent on the ground that it was found transporting

river sand unauthorizedly. Vehicle was released to the

petitioner on interim custody by orders of the Judicial

Magistrate of First Class, Ranny. Thereafter, the 1st

respondent passed an order, Ext.P3, directing seizure of

the vehicle. This was interdicted by this Court in Writ

Petition No.4330/2009 as evidenced by Ext.P4 judgment.

Though the 1st respondent has taken steps to pass final

orders under Section 23 of the Kerala Protection of River

Banks and Regulations of Removal of Sand Act, 2001, that

has not been done. In the meanwhile, the case is posted for

a hearing before the District Collector on 15.7.2009. Writ

W.P.(C).18513 &18447/09
2

petition has been filed alleging that the vehicle was taken

into custody by the 2nd respondent again even before orders

have been passed by the District Collector.

3. Learned Government Pleader, on instructions, submits

that the vehicle has not been seized and the petitioner is

free to use it. The seizure will be only in consequence of

the final order that the District Collector may pass after

hearing the petitioner. This submission is recorded. It is

declared that the petitioners are therefore, entitled to use

the vehicles bearing registration Nos.KL-2 N 2728, KL-

7/7326 and KL-5 H 4574, as if they have not been seized.

Any seizure shall only be subject to the final order that the

District Collector may pass under Section 23 of the Act.

The police officials who are allegedly preventing the

petitioners from using the vehicle shall take note of this

declaration and act accordingly.

Writ petitions are disposed of as above.

V.GIRI,
Judge

mrcs