IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1523 of 2007(F)
1. BASHEER, S/O. KOYAMU,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, MALAPPURAM.
... Respondent
2. REVENUE DIVISIONAL OFFICER,
For Petitioner :SRI.GEORGE SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :12/01/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.1523 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of January 2007
JUDGMENT
Petitioner is challenging Ext.P3 order of the District Collector
levying fine of Rs.25,000/- on petitioner’s vehicle bearing No.
KL-10R/2673 which is a three wheeler. It is seen that another
vehicle is also subject to same penalty. Even though petitioner is
denying the allegations based on which penalty is levied, I am not
convinced that the sand was transported with proper documents.
However, going by penalty orders in similar cases, I feel the amount
is high because the vehicle is a three wheeler.
2. In the circumstances, writ petition is disposed of modifying
Ext.P3 by reducing the penalty to Rs.12,000/- in respect of
KL-10R/2673. The vehicle will be released after making payments
as above and on endorsement on R.C. book that release is made
subject to payment of penalty.
Writ petition is disposed of.
C.N.RAMACHANDRAN NAIR, JUDGE
jes