High Court Kerala High Court

K.M.Abbas vs District Collector on 11 January, 2008

Kerala High Court
K.M.Abbas vs District Collector on 11 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1389 of 2008(M)


1. K.M.ABBAS, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, PATHANAMTHITTA.
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER, THIRUVALLA.

3. TAHSILDAR, MALLAPPALLY.

4. KOTTANGAL GRAMA PANCHAYATH,

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/01/2008

 O R D E R
                      ANTONY DOMINIC, J.
                      ===============
                  W.P.(C) NO. 1389 OF 2008 M
               =====================

           Dated this the 11th day of January, 2008

                          J U D G M E N T

A lorry belonging to the petitioner has been seized by the

authorities on the allegation of its involvement in the

unauthorised transportation of river sand. Obviously proceedings

are pending before the 1st respondent, who has to pass orders in

terms of Rule 27 of the Protection of River Banks and Regulation

of Removal of Sand Rules, 2002. It is complaining of delay in

finalisation of the proceedings that this writ petition has been

filed by the petitioner seeking release of the truck.

In view of the pendency of the proceedings before the 1st

respondent, I do not think it proper to direct release of the truck

at this stage. It is for the 1st respondent to pass orders in terms

of Rule 27 and therefore I dispose of this writ petition directing

that the 1st respondent shall with, notice to the petitioner, pass

WPC 1389/08
:2 :

orders in terms of Rule 27 of the Rules. Orders as above shall be

passed, as expeditiously as possible, at any rate within ten days

of production of a copy of this judgment.

ANTONY DOMINIC, JUDGE.

Rp