High Court Kerala High Court

Moideen.T.P. vs The District Collector on 19 January, 2009

Kerala High Court
Moideen.T.P. vs The District Collector on 19 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1939 of 2009(E)


1. MOIDEEN.T.P., S/O.MOHAMMED.T.P.,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, KOZHIKODE
                       ...       Respondent

2. THE DEPUTY COLLECTOR (GENERAL)

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/01/2009

 O R D E R
                           ANTONY DOMINIC, J.
                          ==============
                      W.P.(C) NO. 1939 OF 2009 (E)
                    ====================

               Dated this the 19th day of January, 2009

                               J U D G M E N T

The challenge in this writ petition is against Ext.P10.

2. Petitioner is the registered owner of the vehicle bearing

Regn.NoKL57A-1545. The vehicle was seized on 23/9/2008 on the

allegation that it was engaged in the unauthorised transportation of river

sand. Order was passed against the petitioner. That was challenged

before this Court in WP(C) No.30773/08 and the matter was directed to be

reconsidered by judgment dated 17/11/2008.

3. It was accordingly that the matter was reconsidered by the

District Collector, after affording the petitioner an opportunity to adduce

his evidence. Ext.P10 order shows that the petitioner’s contentions have all

been adverted to. District Collector has even referred to and appreciated

the evidence tendered by the Doctor. A reading of Ext.P10 does not give

an impression that the order is perverse for any reason. Therefore,

conclusions in Ext.P10 do not call for any interference in a proceedings

under Article 226.

4. Learned counsel for the petitioner then complains about the

value of the vehicle fixed. Learned Government Pleader assures that the

WPC 1939/08
:2 :

value has been fixed on the basis of the valuation done by the officers of

the Motor Vehicles Department. In such circumstances, I am not

persuaded to interfere.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE
Rp