IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1899 of 2011(J)
1. LALJI GOPINATHAN, SON OF GOPINATHAN,
... Petitioner
Vs
1. THE SUB COLLECTOR (RDO),
... Respondent
2. THE TAHSILDAR, CHENGANNUR,
3. THE DISTRICT COLLECTOR,
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/01/2011
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 1899 of 2011 J
```````````````````````````````````````````````````````
Dated this the 27th day of January, 2011
J U D G M E N T
Petitioner has approached this Court, aggrieved by
clauses 1 and 4 of Ext.P4 order. According to the petitioner,
he is the registered owner of vehicle bearing registration
No.KL-5Q-1240. Proceedings were initiated under the Kerala
Minor Mineral Concession Rules, 1967, and at that stage,
petitioner approached this Court by filing W.P.(C)
No.35086/2010. Pursuant to the directions in that case, the
District Collector issued Ext.P4 order, giving interim custody of
the vehicle to the petitioner. Clause 1 of Ext.P4 says that the
vehicle shall not be used for transportation of gravel and
clause 4 says that if the vehicle is involved in similar offence,
the vehicle will not be given on interim custody. It is these two
provisions of Ext.P4 which are challenged in this writ petition.
2. In my view, the aforesaid two conditions contained
in Ext.P4 do not affect the petitioner to engage in any
W.P.(C) No.1899/2011
: 2 :
legitimate activities. These provisions only mean that the
vehicle cannot be used for illegitimate activities. If that be the
purport of aforesaid provisions of Ext.P4, I am not persuaded
to accept the plea of the petitioner that these provisions are
illegal.
3. Therefore, clarifying the position as above, I
dispose of this writ petition.
It is also clarified that, if according to the petitioner, the
vehicle has been detained only for the reason that the vehicle
has been engaged in transportation of gravel, on the
production of a copy of this judgment, the third respondent will
pass appropriate orders in the matter.
(ANTONY DOMINIC, JUDGE)
aks