High Court Kerala High Court

Deleep Kumar T.D. vs State Of Kerala/Sub-Inspector Of … on 21 May, 2008

Kerala High Court
Deleep Kumar T.D. vs State Of Kerala/Sub-Inspector Of … on 21 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1786 of 2008()


1. DELEEP KUMAR T.D., S/O. DAMODARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA/SUB-INSPECTOR OF POLICE,
                       ...       Respondent

2. DISTRICT COLLECTOR, MALAPPURAM.

3. TAHSILDAR, PONNANI, MALAPPURAM.

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :21/05/2008

 O R D E R
                           R. BASANT, J.
                 - - - - - - - - - - - - - - - - - - - - - -
                   Crl.M.C.Nos. 1786, 1788 &
                           1957 of 2008
                 - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 21st day of May, 2008

                              O R D E R

The petitioners in these Crl.M.Cs., all different persons,

have approached this Court through the same counsel with an

identical grievance. According to them, the vehicles belonging

to them have been seized for the alleged infraction of the

provisions of the Kerala Protection of River Banks and

Regulation of Removal of Sand Act. The vehicles seized have

not been released to them.

2. Have they approached the learned Magistrate? Have

they approached the authorities under the Kerala Protection of

River Banks and Regulation of Removal of Sand Act, to whom

seizure is bound to be reported and who are to pass orders of

confiscation?

3. Admittedly the petitioners have not done either. After

discussions at the Bar, the learned counsel for the petitioners

only prays that reserving the rights of the petitioners to approach

Crl.M.C.Nos. 1786, 1788 & 1957 of 2008
2

the learned Magistrate or the authority under the Kerala Protection of

River Banks and Regulation of Removal of Sand Act, as they may be

advised, these Crl.M.Cs. may be dismissed, without any fetter on their

rights to later approach this Court, if their grievance remains

unsatisfied. The petitioner has a further grievance that the J.F.M.C.

Ponnani, within whose jurisdiction the alleged seizures had taken

place, is not entertaining any application for release of such vehicles.

4. It is for the petitioners to file formal applications before the

learned Magistrate if they feel that the learned Magistrate has power

and jurisdictional competence to order release of the vehicles. If they

file such applications, there can be no question of the learned

Magistrate not entertaining them. The learned Magistrate may return

the same, reject the same as not maintainable or allow them. There

can be no question of not entertaining such applications.

5. With the above observations these Crl.M.Cs. are dismissed.

6. Hand over the order.

(R. BASANT)
Judge
tm

Crl.M.C.Nos. 1786, 1788 & 1957 of 2008
3