IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30966 of 2008(J)
1. JOSHY P.L. 34 YEARS, S/O.LONAPPAN,
... Petitioner
Vs
1. DISTRICT COLLECTOR, COLECTORATE
... Respondent
2. SUB INSPECTOR OF POLICE,
3. SUPERINTENDENT OF POLICE, MALAPPURAM
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :21/10/2008
O R D E R
V.GIRI, J.
===============
W.P.(C).No.30966 of 2008 - J
===============================
Dated this the 21st day of October, 2008.
J U D G M E N T
Petitioner is the registered owner of a Mini Lorry bearing
registration No. KEH 2730, which was seized on the allegation
that it was being used to carry river sand without any valid pass
or document. Second respondent had prepared seizure mahazar
and report in this behalf and it has been forwarded to the first
respondent, District Collector. First respondent is to pass final
orders in terms of the provisions of the Kerala Protection of River
Banks and Regulation of Removal of Sand Act, 2001, and the
Rules framed thereunder. Petitioner’s vehicle is now kept in the
premises of Kuttippuram Police Station, Malappuram District.
Petitioner has sought for the release of the vehicle forthwith.
2. Having heard learned Government Pleader also, writ
petition is disposed of directing the first respondent to adjudicate
the matter in connection with the seizure and confiscation of the
vehicle belonging to the petitioner bearing registration No. KEH
2730 in terms of the provisions of Section 23 of the Act and Rule
W.P.(C).No.30966 of 2008 – J 2
27(3) of the Rules, within a period of two weeks from the date of
receipt of a copy of this judgment.
V.GIRI, JUDGE.
bkn/-