High Court Kerala High Court

Manoj vs The District Collector on 15 January, 2010

Kerala High Court
Manoj vs The District Collector on 15 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 807 of 2010(A)


1. MANOJ, S/O.GOPALAN, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, ERNAKULAM.
                       ...       Respondent

2. THE SUB INSECTOR OF POLICE, HILL

3. THE DISTRICT GEOLOGIST, KOTTAYAM.

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :15/01/2010

 O R D E R
                  T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                     W.P.(C) No.807 OF 2010
               ---------------------------------------
           Dated this the 15th day of January, 2010.


                          J U D G M E N T

The petitioner is the registered owner of a Mini Lorry

bearing Registration No.KL-16-8806 with a valid route permit. It

is stated that the 2nd respondent seized the vehicle on

04.01.2010 on the allegation that river sand is being transported

illegally.

2. According to the petitioner, he has transported ordinary

sand with a valid pass and therefore, the seizure of the vehicle

and the consequent action taken by the respondents 2 and 3

cannot be supported.

3. Learned counsel for the petitioner submitted that if a

sample of the sand is taken and tested in the presence of the

petitioner, it will be proved that what is contained in the load is

only ordinary sand. Seeking for appropriate direction in the

matter and for testing the sample by the competent authority,

the petitioner has filed Exhibit P2 application before the District

W.P.(C) No.807/2010 2

Collector.

4. Learned Government Pleader on instructions submitted

that the Geologist has already forwarded the report after testing

the sample. But, the learned counsel for the petitioner submitted

that in the presence of the petitioner no sample has been taken

and therefore, the District Collector has to consider the matter

afresh. It is upto the District Collector to take a decision on

Exhibit P2 and consider the prayer for testing the sample of the

sand after assessing various materials.

There will be a direction to the District Collector to take a

decision on Exhibit P2 as expeditiously as possible, at any rate,

before the sand is unloaded and with notice to the petitioner.

The prayer for interim custody of the vehicle will also be

considered by the District Collector and the District Collector will

be free to impose such conditions as he deems fit to impose. The

final orders in the proceedings will be passed within a further

period of two months after considering various contentions of the

parties and the evidence produced in the matter. If the

petitioner seeks for copies of various documents such as

W.P.(C) No.807/2010 3

mahazar, report of the Geologist etc., the same also will be

furnished to the petitioner on usual terms.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp