IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15083 of 2009(E)
1. MOHANDAS, S/O.VELAYUDHAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, MALAPPURAM.
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. THE SUPERINTENDENT OF POLICE,
4. THE STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :02/06/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.15083 of 2009
--------------------------
Dated this the 2nd June,2009
J U D G M E N T
Petitioner is aggrieved by the proceedings initiated
by the District Collector under the Kerala Anti-Social
Activities (Prevention) Act, 2007. According to the
petitioner, proceedings under the said Act ought not to
have been taken.
In my view, the writ petition is premature. By
Exhibit-P1, the Collector has only asked the petitioner to
show cause why the petitioner’s vehicle should not be
seized for alleged unauthorised transportation of river
sand in terms of the provisions of the said Act. It is open
to the petitioner to appear before the District Collector
and show cause. Ultimately, the District Collector shall
pass orders, if orders have not already been passed,
within three weeks from the date of receipt of a copy of
this judgment. It is open to the petitioner to challenge
W.P ( C) No.15083 of 2009
2
the same, if it becomes necessary. All other contentions
are left open.
The writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No.15083 of 2009
3
W.P ( C) No.15083 of 2009
4