High Court Kerala High Court

P.Gopalan vs Village Officer on 18 February, 2008

Kerala High Court
P.Gopalan vs Village Officer on 18 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5663 of 2008(Y)


1. P.GOPALAN, S/O.KOCHI,
                      ...  Petitioner

                        Vs



1. VILLAGE OFFICER, PONNANI TOWN
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE, PONNANI.

3. THE REVENUE DIVISIONAL OFFICER,

4. THE DISTRICT COLLECTOR, MALAPPURAM.

5. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/02/2008

 O R D E R
                              ANTONY DOMINIC, J.

                ------------------------------------

                             W.P.(C)  5663 of  2008

               -------------------------------------

                           Dated: February 18, 2008



                                    JUDGMENT

The petitioner contends that a tipper lorry bearing registration

No.KL-10-U 7858 was seized by the 1st respondent on 6.2.2008

and that proceedings have been initiated on the basis that it was

unauthorisedly carrying river sand. Ext.P1 is the mahazar.

Petitioner submits that thereafter final orders were not passed and

therefore he filed Ext.P2 application requesting for release of the

vehicle. Complaining that even thereafter there has not been any

progress in the matter, this writ petition has been filed and the

petitioner prays for an order for releasing the vehicle.

2. Since the proceedings have been initiated under the

Protection of River Banks and Regulation of Removal of Sand Act and

Rules, 2002, the matter has to be dealt with by the 4th respondent

exercising the powers under Rule 27 of the aforesaid Rules. Since

the statutory authority has to pass orders as indicated above, I do

not think it proper for this court to interfere with this matter at this

stage and issue a direction as sought for by the petitioner.

WP(C) 5663/08

Page numbers

Therefore I dispose of this writ petition directing that on

production of a copy of this judgment, the 4th respondent shall pass

final orders in relation to the tipper lorry mentioned above as

expeditiously as possible, at any rate, within ten days thereof.

ANTONY DOMINIC, JUDGE

mt/-