IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28853 of 2009(B)
1. MUHAMED, S/O.KUNHIMOIDU,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, MALAPPURAM.
... Respondent
2. THE SUB INSPECTOR OF POLICE, MELATTUR
For Petitioner :SRI.DEVIDAS.U.K
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :13/10/2009
O R D E R
P.N.RAVINDRAN,J.
—————————————-
W.P.(C) No. 28853 of 2009 – B
—————————————-
Dated 13th October, 2009
Judgment
The petitioner is the registered owner of a a goods
vehicle bearing registration No.KL/10C-2403. The said vehicle
was seized by the second respondent and produced before the
District Collector, Malappuram on 24.9.2009 on the allegation
that it was used to transport river sand without a valid pass.
The petitioner submits that though he had submitted Ext.P2
application dated 5.10.2009 before the District Collector
seeking interim custody of his vehicle, till date, orders have
not been passed thereon. In this writ petition, the petitioner
seeks a writ in the nature of mandamus commanding the
respondents to release his vehicle to him expeditiously.
2. A learned single Judge of this Court has in
Subramanian v. State of Kerala (2009 (1) KLT 77) while
upholding the constitutional validity of the Kerala Protection of
River Banks and Regulation of Removal of Sand Act, 2001,
held that the District Collector has the power to release any
W.P.(C) No.28853/2009 2
vehicle seized and produced before him by way of interim
custody. I accordingly dispose of this writ petition with the
following directions:
(i) The District Collector, Malappuram shall, within one
week from the date on which the petitioner produces a
certified copy of this judgment, release the vehicle to him on
such terms and conditions as he may deem fit to impose;
(ii) The District Collector, Malappuram shall pass final
orders in the proceedings initiated by him under the Kerala
Protection of River Banks and Regulation of Removal of Sand
Act, 2001 and the Rules framed thereunder expeditiously and,
in any event, within three months from the date on which the
petitioner produces a certified copy of this judgment before
him after notice to and affording him a reasonable opportunity
of being heard.
P.N.RAVINDRAN
Judge
vaa