IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28889 of 2010(T)
1. C.P.ALI, S/O.MOLI,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/09/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 28889 OF 2010 (I)
=====================
Dated this the 28th day of September, 2010
J U D G M E N T
The challenge in this writ petition is against Ext.P2 final
order passed by the District Collector exercising his powers under
the Kerala Protection of River Banks and Regulation of Removal of
Sand Act, 2001. The only contention raised by the learned
counsel for the petitioner is that the value of the vehicle has been
fixed by the District Collector and not by an expert of the Motor
Vehicles Department. This contention of the learned counsel is
plainly untenable, as it is evident from Ext.P2 order itself that the
value of the vehicle has been fixed by the Joint Regional Transport
Officer vide his communication dated 11/3/2010, which is
reference No.2 in the order.
Writ petition therefore is only to be dismissed and I do so.
ANTONY DOMINIC, JUDGE
Rp