High Court Kerala High Court

Libeesh.K.K. vs The District Collector on 27 July, 2009

Kerala High Court
Libeesh.K.K. vs The District Collector on 27 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20931 of 2009(J)


1. LIBEESH.K.K., S/O. KRISHNAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, THRISSUR.
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE

3. BIJU MON, S/O. AYYAPPAN,

                For Petitioner  :SRI.P.RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :27/07/2009

 O R D E R
                           V.GIRI, J
                         -------------------
                    W.P.(C).20931/2009
                        --------------------
            Dated this the 27th day of July, 2009

                        JUDGMENT

Vehicle belonging to the petitioner stated to be a 1992

model Lorry was seized on 17.4.2009 on the allegations of

unauthorized transportation of river sand. Pursuant to the

directions issued in Ext.P2 judgment, Ext.P3 order has been

passed by the District Collector directing the release of the

vehicle on interim custody subject to certain conditions,

which has been challenged in this writ petition.

In the facts and circumstances of the case, District

Collector shall pass final orders under Section 23 of the

Kerala Protection of River Banks and Regulation of Removal

of Sand Act, 2001, in the matter of the petitioner’s vehicle

within two weeks from the date of receipt of a copy of this

judgment.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs