High Court Kerala High Court

R.V.Bava vs The District Collector on 12 March, 2010

Kerala High Court
R.V.Bava vs The District Collector on 12 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8302 of 2010(K)


1. R.V.BAVA, S/O.BAPPUTTY HAJI,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE DEPUTY TAHSILDAR,

                For Petitioner  :SRI.AVM.SALAHUDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :12/03/2010

 O R D E R
                       T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No. 8302 of 2010-K
                    - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 12th day of March, 2010.

                                  JUDGMENT

The petitioner is a transporting contractor. He used to hire vehicles

for long terms on the basis of agreements with the owners of the public

service vehicles for the purpose of carrying on the business of goods

transports. A Mini goods Vehicle bearing registration No.KL 09 K 4144 is

one such vehicle which is entrusted with the petitioner.

2. It is submitted that on 23.2.2010 the above vehicle was seized by

the second respondent alleging illegal transportation of river sand in

violation of the provisions of Act 18 of 2001. The petitioner submits that

he has not violated any of the provisions of the Act or Rules. It is further

submitted that the vehicle was engaged in the transport of river sand with a

valid pass issued by the Secretary of the Municipality. Ext.P3 is the pass

issued by the Ponnani Municipality. It is the case of the petitioner that he

has approached the District Collector requesting to release the vehicle by

way of interim custody, but the second respondent has not passed any fina

orders. Aggrieved by the inaction on the part of the first respondent, this

writ petition is filed for a direction to the respondents to release the vehicle

wpc 8302/2010 2

by way of interim custody.

3. Heard learned counsel for the petitioner and learned Govt. Pleader.

There will be a direction to the first respondent to take a decision on the

petitioner’s application for interim custody of the vehicle within a period of

seven days from the date of production of a copy of this judgment, in the

light of the well settled principles laid down by this Court in various

decisions including Subramanyan v. State of Kerala (2009 (2) KLT 77)

and on such terms and conditions. The matter will be considered in

accordance with law. There will be a further direction to the first

respondent to pass final orders within a period of two months from the date

of receipt of a copy of this judgment with notice to the petitioner and the

registered owner and after considering the pleas raised by the petitioner, on

merits. While passing orders, Ext.P3 pass issued by the Grama Panchayat

will also be considered.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/