IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19004 of 2010(A)
1. MUHAMMED NAZEER,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE, ALUVA.
... Respondent
2. DISTRICT COLLECTOR, ERNAKULAM.
For Petitioner :SRI.E.D.GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :18/06/2010
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.19004 of 2010
-----------------------------------------
Dated this the 18th day of June, 2010
JUDGMENT
The petitioner is the registered owner of a goods vehicle bearing
registration No.KL-8-P/5562. The said vehicle was seized by the Sub
Inspector of Police, Aluva on 2-2-2010 on the allegation that it was
used to transport river sand without a valid pass. A report was
thereupon submitted to the District Collector, Ernakulam, who initiated
proceedings against the vehicle under the provisions of the Kerala
Protection of River Banks and Regulation of Removal of Sand Act,
2001. The petitioner thereupon moved the District Collector seeking
interim custody of the vehicle. On that application the District
Collector passed Ext.P4 order dated 27-4-2010 directing release of the
vehicle by way of interim custody in the event of the petitioner
depositing one half of the value of the vehicle which was determined at
Rs.1,80,000/-. Ext.P4 is under challenge in this writ petition.
2. The pleadings disclose that the petitioner’s vehicle was seized
on 2-2-2010 and Ext.P4 order granting interim custody of the vehicle
was passed on 27-4-2010. More than four months have passed after
the vehicle was seized and nearly two months have passed after
interim custody was ordered. In such circumstances I am of the
W.P(C).No.19004 of 2010
-:2:-
opinion that the District Collector should take a final decision in the
matter expeditiously.
I accordingly dispose of this writ petition with a direction to the
District Collector, Ernakulam to pass final orders in the proceedings
initiated by him expeditiously and in any event within one month from
the date on which the petitioner produces a certified copy of this
judgment before him. The District Collector shall, before passing final
orders in the matter, afford the petitioner a reasonable opportunity of
being heard. The District Collector shall, after orders are passed in the
matter, communicate a copy thereof to the petitioner.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.19004 of 2010
—————————-
JUDGMENT
18th June, 2010