High Court Kerala High Court

Mansoor Ali N. vs The State Of Kerala Rep.By on 28 January, 2011

Kerala High Court
Mansoor Ali N. vs The State Of Kerala Rep.By on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2914 of 2011(L)


1. MANSOOR ALI N., S/O.KUNHUMOHAMMEDKUTTY,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REP.BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.RAJESH SIVARAMANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/01/2011

 O R D E R
                       ANTONY DOMINIC, J.
                    ================
                   W.P.(C) NO. 2914 OF 2011
                =====================

           Dated this the 28th day of January, 2011

                          J U D G M E N T

Ext.P3 order is under challenge. This order was passed by

the District Collector, Malappuram on 14/7/2010 in the purported

exercise of his powers under the Kerala Protection of River Banks

and Regulation of Removal of Sand Act, 2001. Admittedly, Act

was amended w.e.f. 14/6/2010, and with effect from that date,

the power to pass order in the nature of Ext.P3 has been

conferred on the Sub Divisional Magistrate. In that view, Ext.P3

has to be held as an order passed without jurisdiction and

therefore the order is liable to be set aside.

2. However fact remains that more than 6 months have

already elapsed since the passing of Ext.P3. In the meantime, if

further action has been taken based on Ext.P3 and the vehicle has

been auctioned, no useful purpose will be served by directing a re

adjudication in the matter.

3. Taking note of the above, I dispose of this writ petition

directing that, if as asserted by the learned counsel for the

petitioner, vehicle has not been auctioned so far, Ext.P3 will be

WPC No. 2914/11
:2 :

treated as set aside and Sub Divisional Magistrate concerned will

reconsider the matter with notice to the petitioner and pass

appropriate orders in the matter.

Petitioner shall produce a copy of this judgment along with

a copy of this writ petition before the 2nd respondent, who shall

take appropriate action as directed.

ANTONY DOMINIC, JUDGE
Rp