High Court Kerala High Court

Anwar Sadik.K vs The District Collector on 16 December, 2009

Kerala High Court
Anwar Sadik.K vs The District Collector on 16 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36292 of 2009(F)


1. ANWAR SADIK.K,S/O.ABDU RAHIMAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,KOZHIKODE.
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :16/12/2009

 O R D E R
                      P.N.RAVINDRAN, J
                          -------------------
                      W.P.(C).36292/2009
                          --------------------
          Dated this the 16th day of December, 2009

                          JUDGMENT

The petitioner is the registered owner of a goods vehicle

bearing registration No.KL-08/9856, which was seized by the

Sub Inspector of Police, Mavoor Police station on the allegation

that it was used to transport river sand without a valid pass.

A report was thereafter submitted to the District Collector,

Kozhikode. The petitioner thereupon filed Ext.P1

representation before the District Collector seeking interim

custody of the vehicle. The grievance voiced by the petitioner

in this writ petition is that, till date, orders have not been

passed thereon. In this writ petition, the petitioner seeks a

direction to the respondents to release the vehicle to him by

way of interim custody.

2. A learned single Judge of this Court has in

Subramanian v. State of Kerala (2009 (1) KLT 77) while

upholding the constitutional validity of the Kerala Protection of

River Banks and Regulation of Removal of Sand Act, 2001, held

that the District Collector has the power to release any vehicle

which is seized and produced before him, by way of interim

W.P.(C).36292/09
:: 2 ::

custody. In such circumstances, as the petitioner has moved

the District Collector in writing seeking interim custody of his

vehicle, I dispose of this writ petition with the following

directions:

(i). The District Collector, Kozhikode, shall, within one

week from the date on which the petitioner produces a

certified copy of this judgment before him, grant interim

custody of the vehicle to him on such terms and conditions as

he may deem fit. The District Collector shall inter alia

stipulate that if after such interim custody is granted the

vehicle is involved in a similar offence, it will be liable for

immediate seizure in which event it shall not be released until

the proceedings already initiated or to be initiated are

finalized and subject to the terms and stipulations in the final

order.

(ii). The District Collector, Kozhikode, shall pass final

orders in the proceedings initiated by him under the Kerala

Protection of River Banks and Regulation of Removal of Sand

Act, 2001 and the Rules framed thereunder expeditiously and,

in any event, within two months from the date on which the

petitioner produces a certified copy of this judgment before

him, after notice to and affording the petitioner a reasonable

W.P.(C).36292/09
:: 3 ::

opportunity of being heard. The District Collector shall after

orders are passed, communicate a copy thereof to the

petitioner.

Sd/-

P.N.RAVINDRAN,
Judge

mrcs

true copy

P.A. To Judge.