IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31906 of 2008(W)
1. MANU LUKOSE, S/O.LUKOSE, 27 YEARS
... Petitioner
Vs
1. DISTRICT COLLECTOR, KOTTAYAM
... Respondent
2. THE THAHASILDAR
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :30/10/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).31906/2008
--------------------
Dated this the 30th day of October, 2008
JUDGMENT
Petitioner is the registered owner of a Mini Lorry
bearing registration No. KL-10-1942, which was seized
on the allegation that it was being used to carry river
sand without any valid pass or document. After
seizure, second respondent reported the seizure of
vehicle to the first respondent. First respondent is to
pass final orders in terms of the provisions of the
Kerala Protection of River Banks and Regulation of
Removal of Sand Act, 2001, and the Rules framed
thereunder. Petitioner’s vehicle is now kept in the
custody of the third respondent in the premises of the
police station. Petitioner has sought for the release of
the vehicle forthwith.
2. Having heard learned Government Pleader also,
writ petition is disposed of directing the first
respondent to adjudicate the matter in connection with
the seizure and confiscation of the vehicle belonging
W.P.(C).31906/2008
2
to the petitioner bearing registration No. KL-10-1942 in
terms of the provisions of Section 23 of the Act and Rule
27(3) of the Rules, within a period of two weeks from the
date of receipt of a copy of this judgment.
V.GIRI,
Judge
mrcs