High Court Kerala High Court

Mohammed Koya vs The District Collector on 12 January, 2010

Kerala High Court
Mohammed Koya vs The District Collector on 12 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 949 of 2010(P)


1. MOHAMMED KOYA, S/O. MOHAMMED, AGED 31,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, THRISSUR.
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. THE DISTRICT GEOLOGIST,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

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

 Dated :12/01/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                        W.P.(C) No. 949 of 2010-P
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 12th day of January, 2010.

                                 JUDGMENT

The petitioner is the registered owner of an Ace bearing registration

No.KL-07-BD-8681 with a valid route permit. It is the case of the

petitioner that the above vehicle has been seized by the 2nd respondent on

4.1.2010 with an allegation that the vehicle was found transporting river

sand without valid permit. It is the case of the petitioner that the above

allegation is absolutely false and the petitioner’s vehicle has nothing to do

with the unauthorised transportation of river sand. The petitioner

transported the sand from the house of one of his relatives to his house for

his personal use. It is submitted that the petitioner revealed all the above

facts to the second respondent, but he produced the vehicle before the first

respondent wit the load of sand. The petitioner contended that the sand in

the vehicle is not river sand and hence the first respondent has no authority

to conduct adjudication in the matter. The petitioner therefore submitted

Ext.P1 request to the first respondent to verify the sample of the sand and

also for release of the vehicle. Since no orders are passed on Ext.P1, the

petitioner has filed this writ petition.

wpc949 /2010 2

2. Heard learned counsel for the petitioner and learned Govt. Pleader.

There will be a direction to the first respondent to take a decision on Ext.P1

within a period of seven days from the date of production of a copy of this

judgment, in the light of the well settled principles laid down by this Court

in various decisions and on such terms and conditions. The matter will be

considered in accordance with law. There will be a further direction to the

first respondent to pass final orders within a period of two months from the

date of receipt of a copy of this judgment with notice to the petitioner and

the registered owner and after considering the pleas raised by the petitioner,

on merits.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/