High Court Kerala High Court

Pratheesh M.V. vs The Sub Inspector Of Police on 28 May, 2009

Kerala High Court
Pratheesh M.V. vs The Sub Inspector Of Police on 28 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14604 of 2009(U)


1. PRATHEESH M.V., S/O. VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.P.RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :28/05/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                  W.P ( C) No.14604 of 2009
                      --------------------------
                Dated this the 28th May,2009

                        J U D G M E N T

The petitioner is aggrieved by what is claimed as

illegal seizure and detention of Lorry by the 1st

respondent on 13.5.2009. Going by Exhibit-P2 Seizure

Mahazar, lorry has been seized for the infraction of the

provisions of Kerala Protection of River Banks and

Regulation of Removal of Sand Act, 2002. It is open to the

petitioner to approach the District Collector , invoking his

powers under Rules 27 and 28 of the Kerala Protection of

River Banks and Regulation of Removal Sand Rules for

release of the vehicle.

2. If such an application is filed by the petitioner,

the District Collector shall cause an enquiry to be

conducted and pass orders as early as possible. If the

District Collector feels that the enquiry into the

application will take time then the District Collector shall

consider the application for release of the vehicle on

W.P ( C) No.14604 of 2009
2

interim custody. This shall be done keeping in mind the

observations of this Court in Subramanian Vs. State of

Kerala [ 2009(1) KLT 77] as also the observations

contained in Shoukathali Vs. Tahasildar [2009(1) KLT 640]

and the judgment of this Court in WPC No.14319 of 2009

clarifying the observations made in Subramanian’s case.

Final orders under Section 23 of the Kerala Protection of

River Banks and Regulation of Removal of Sand Act shall

be passed within three months from the date of receipt of a

copy of this judgment.

Petitioner shall produce a copy of the representation

along with copy of this judgment and a copy of the

judgments in Subramanian’s case and Shoukathali’s case.

If motion is made for release of the vehicle on interim

custody, orders thereon shall be passed within three

weeks in the light of the directions issued above.

(V.GIRI,JUDGE)
ma

W.P ( C) No.14604 of 2009
3

W.P ( C) No.14604 of 2009
4