High Court Kerala High Court

Pramod K. vs The Revenue Divisional Officer on 9 September, 2010

Kerala High Court
Pramod K. vs The Revenue Divisional Officer on 9 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28124 of 2010(M)


1. PRAMOD K., S/O.SETHUMADHAVAN,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/09/2010

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
          W.P.(C) NOS.28124,28125,28126,28127,
                     28089 &28090 OF 2010
             --------------------------------------------------
         Dated this the 9th day of September, 2010

                          J U D G M E N T

In these Writ Petitions, the petitioners complain that their

vehicles have been detained on the allegation that these vehicles

were used for transportation of river sand in violation of the

provisions contained in the Kerala Protection of River Banks and

Regulation of Removal of Sand Act, 2001. According to the

petitioners, they have made applications for interim custody of

the vehicles, their applications were not considered. With this

common grievance, these Writ Petitions have been filed.

2. A Full Bench of this Court in Shan C.T. v. State of

Kerala [2010(3)KHC 333] has laid down the manner in which

such applications for interim custody should be dealt with.

Therefore, all that is necessary in these Writ Petitions is to direct

that the statutory authority, before whom the applications have

been made, shall deal with the applications in the light of the

provisions of the Act referred above and in the manner as

directed by the Full Bench of this Court in the judgment referred

as above.

WPC.No.28124 /10 & Conn. :2 :

The petitioners will produce a copy of this judgment along

with a copy of the Writ Petition before the concerned authority

for appropriate action.

(ANTONY DOMINIC)
JUDGE
vi/