High Court Kerala High Court

Mabin Baby vs The Sub Inspector Of Police on 22 September, 2010

Kerala High Court
Mabin Baby vs The Sub Inspector Of Police on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29099 of 2010(J)


1. MABIN BABY, S/O.BABY,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.K.SUNILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/09/2010

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 29099 OF 2010 (J)
                =====================

        Dated this the 22nd day of September, 2010

                         J U D G M E N T

What is under challenge is Ext.P1 order dated 27.04.2010

passed by the District Collector ordering interim custody of

vehicle No.KL-7/R 5443, involved in a proceedings under the

Kerala Protection of River Banks and Regulation of Removal of

Sand Act, 2001.

2. Having regard to the long lapse of time, I am not

persuaded to consider the merits of the contentions raised.

However, since the vehicle was seized way back in December,

2009, it is directed that the Sub Divisional Magistrate, the

authority competent under the Act, shall conclude the

proceedings as expeditiously as possible, at any rate within 4

weeks of production of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp