High Court Kerala High Court

Mohammed K. vs The District Collector on 7 November, 2007

Kerala High Court
Mohammed K. vs The District Collector on 7 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33103 of 2007(N)


1. MOHAMMED K., AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR
                       ...       Respondent

2. DEPUTY TAHASILDAR

3. THE SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.HARISH R. MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/11/2007

 O R D E R
                     ANTONY DOMINIC, J.
                    ===============
                W.P.(C) NO. 33103 OF 2007 N
               =====================

          Dated this the 7th day of November, 2007

                         J U D G M E N T

Although the petitioner has not produced any documents or

evidence in support of his plea that his Mini Lorry bearing No.KL-

7 H 3312 has been seized by any of the respondents, he seeks

release of the vehicle on the allegation that it has been seized.

Petitioner submits that proceedings are pending before the 1st

respondent and that orders have not been passed in terms of

Protection of River Banks and Regulation of Removal of Sand Act

and Rules, 2001. As at present, I am not inclined to release the

vehicle conditionally or otherwise, since even according to the

petitioner, proceedings are yet to be completed by the 1st

respondent.

2. In view of this, I dispose of this writ petition directing

that the 1st respondent shall finalise the proceedings in terms of

Rule 27 of the rules, as expeditiously as possible, at any rate

within ten days of receipt of a copy of this judgment.

WPC 33103/07
: 2 :

Petitioner shall produce copy of this judgment before 1st

respondent for compliance.

ANTONY DOMINIC, JUDGE.

Rp