IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 38167 of 2007(R)
1. HASIB, AGED 35,
... Petitioner
Vs
1. THAVANOOR GRAMA PANCHAYATH,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE ADDITIONAL TAHSILDAR,
4. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/01/2008
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C)=No.=38167=OF = = = = =
= = = = = =
2007 R
= = = = = = = = = = = = = = = =
Dated this the 1st January, 2008
J U D G M E N T
Petitioner’s vehicle has been seized on the allegation that it
was engaged in the unauthorised transportation of river sand.
Records disclose that proceedings are pending and the order in
terms of Rule 27 of the Kerala Protection of River Banks and
Regulation of Sand Removal Rules, 2002 has not been passed by the
2nd respondent till date. It is at that stage the writ petition has been
filed praying for release of the vehicle.
2. In view of the pendency of the proceedings on the
allegation that the vehicle is involved in the unauthorised
transportation of river sand, I am not inclined to release the vehicle
at this stage. It is for the 2nd respondent to consider the matter and
pass orders within the time frame that is set in the rules.
3. Therefore, I dispose of this writ petition directing that the
2nd respondent shall pass orders in terms of Rule 27 of the Rules as
WPC No. 38167/07 -2-
expeditiously as possible, at any rate within 10 days of production
of a copy of this judgment. Before final orders are passed,
petitioner shall also be given notice.
ANTONY DOMINIC
JUDGE
jan/-