High Court Kerala High Court

Mathew Jacob vs The District Collector on 18 February, 2008

Kerala High Court
Mathew Jacob vs The District Collector on 18 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4009 of 2008(B)


1. MATHEW JACOB, AGED 44 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, KOTTAYAM.
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE TAHSILDAR, KOTTAYAM.

4. THE VILLAGE OFFICER,

5. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.M.J.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/02/2008

 O R D E R
                               ANTONY DOMINIC, J.

                 ------------------------------------

                             W.P.(C) 4009  of  2008

                -------------------------------------

                           Dated: February 18, 2008



                                     JUDGMENT

The petitioner is impugning the detention of his tipper lorry

bearing registration No.KL-03B-6357. According to the counsel for

the petitioner, this lorry was engaged by the customers for

transportation of ordinary soil and that the lorry was detained by

the 3rd respondent and is presently under detention in the office of

the 5th respondent.

2. On instructions the learned Government Pleader submits

that what was transported by the petitioner was mud. Irrespective

of whether it is mud or ordinary sand, the fact remains that it does

not come within the purview of the Kerala Minor Mineral Concession

Rules and, if that be so, the detention is erroneous.

3. In the above view of the matter, I direct that the tipper lorry

bearing registration No.KL-03B-6357 belonging to the petitioner

shall be released to him on production of a copy of this judgment.

ANTONY DOMINIC, JUDGE

mt/-