IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33093 of 2008(M)
1. PRATHEESH.P.P., S/O.AYYAPPAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, COLLECTORATE,
... Respondent
2. SUPERINTENDENT OF POLICE, PALAKKAD.
3. CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :10/11/2008
O R D E R
V.GIRI, J
--------------------------------------------
W.P.(C).33093 of 2008
--------------------------------------------
Dated this the 10th day of October, 2008
JUDGMENT
Petitioner is the registered owner of a
Mini Lorry bearing registration No.KL-09/T
1173, which was seized on the allegation that
it was being used for illegal transportation of
river sand. Petitioner submits that he
transported the ordinary sand in his vehicle
which is having a valid permit Ext.P2.
2. First respondent is to pass final
orders in terms of the provisions of the Kerala
Protection of River Banks (Protection and
Regulation of removal of sand) Act, 2002, and
the Rules framed thereunder. Petitioner’s
request for the release of the vehicle has been
rejected.
Having heard learned Government Pleader
also, writ petition is disposed of directing
the first respondent to pass final orders in
the matter of seizure and confiscation of
vehicle belonging to the petitioner bearing
registration No.KL-09/T 1173, in terms of the
W.P.(C).33093/2008
:: 2 ::
provisions of Section 23 of the Act and Rule
27(3) of the Rules, within a period of two
weeks from the date of receipt of a copy of
this judgment.
Sd/-
(V.GIRI)
Judge
sk/-
//true copy//
P.S. To Judge