High Court Kerala High Court

Jabir.P. Poovathu Kundy House vs District Collector on 28 August, 2008

Kerala High Court
Jabir.P. Poovathu Kundy House vs District Collector on 28 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25986 of 2008(R)


1. JABIR.P. POOVATHU KUNDY HOUSE
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, MALAPPURAM
                       ...       Respondent

2. TAHSILDAR, TALUK OFFICE, NILAMBUR.

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/08/2008

 O R D E R
                       S.SIRI JAGAN, J
                 ==================
                  W.P(C)No.25986 of 2008
                 ==================
          Dated this the 28th day of August, 2008.

                       J U D G M E N T

The petitioner’s vehicle has been seized on allegations of

illegal transport of river sand. The petitioner seeks interim

custody of the vehicle.

2. I have heard the learned Government Pleader also.

3. I am of opinion that after having seized vehicle, the 1st

respondent has a duty to pass final orders in the matter as

provided in the Kerala Protection of River Banks and

Regulation of Removal of River Sand Act and Rules.

Accordingly, I dispose of this writ petition with a direction

to the 1st respondent to pass final orders in the matter, as

expeditiously as possible, at any rate, within seven days from

the date of receipt of a copy of this judgment. The petitioner

shall serve a certified copy of the judgment personally on the

1st respondent, who shall hear the petitioner on that day or an

adjourned date within seven days. The final order shall also be

passed within seven days.

S.SIRI JAGAN, JUDGE

rhs