IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5674 of 2009(D)
1. FASALULABIDEEN P., S/O. MOIDEEN,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE DISTRICT COLLECTOR,
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/02/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NOs. 5674 & 5708 OF 2009
=======================
Dated this the 20th day of February, 2009
J U D G M E N T
Petitioners submit that they are the registered owners of vehicles
bearing Regn.Nos.KL-8/V 6556 and KL-10-R- 9204.
2. It is stated that these vehicles were seized on 10/2/2009 by the
1st respondent on the allegation that the vehicles were involved in the
unauthorised transportation of river sand. It is stated that proceedings
under the Kerala Protection of River Banks and Regulation of Removal of
Sand Act, 2001 have been initiated and the matter is now pending before
the District collector. The prayer sought in these writ petitions is for a
direction to the 2nd respondent to finalise the proceedings on an expeditious
basis.
3. Having regard to the above and also taking note of the time
frame set for disposal of the matters of this nature, these writ petitions are
disposed of directing that the 2nd respondent shall pass final orders with
notice to the petitioners, as expeditiously as possible, at any rate within 3
WPC 5674 & 5708/09
:2 :
weeks of production of a copy of this judgment.
Petitioners may produce a copy of this judgment before the 2nd
respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp