High Court Kerala High Court

Jomon Abraham vs The District Collector on 19 December, 2008

Kerala High Court
Jomon Abraham vs The District Collector on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37718 of 2008(M)


1. JOMON ABRAHAM, S/O.KORA ABRAHAM,AGED 31
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, KOTTAYAM.
                       ...       Respondent

2. THE TAHSILDAR, MEENACHIL TALUK, KOTTAYAM

3. THE INSPECTOR OF POLICE, KIDANGOOR

4. THE DISTRICT GEOLOGIST, KOTTAYAM.

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/12/2008

 O R D E R
                               S.SIRI JAGAN, J
                      - - - - - - - - - - - - - - - - - - - - - - -
                         W.P(C)No. 37718 of 2008
                      - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 19th day of December, 2008.

                                J U D G M E N T

The petitioner is aggrieved by the seizure of his vehicle on allegation

of illegal transaction of river sand. The petitioner seeks interim custody of

the vehicle pending further proceedings in the matter. I am not inclined to

grant the prayer at the present stage. However, having seized the vehicle

the 1st respondent has a duty to pass final orders in the matter as provided

under the Kerala Protection of River Banks and Regulation of Sand Mining

Act and Rules.

2. In the above circumstances, this writ petition is disposed of with

the following directions:

The 1st respondent shall pass final orders in the matter, as

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

receipt of a certified copy of this judgment, after affording an opportunity of

being heard to the petitioner. The petitioner shall personally produce the

certified copy of this judgment before the 1st respondent who shall hear the

petitioner on that day or on any adjourned date within seven days and pass

final orders also within the said period.

S.SIRI JAGAN, JUDGE
rhs