IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27694 of 2009(F)
1. SHAJAN K.K., S/O. KRISHNAN, AGED 30
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :01/10/2009
O R D E R
P.N.RAVINDRAN,J.
—————————————-
W.P.(C) No. 27694 of 2009 – F
—————————————-
Dated 1st October, 2009
Judgment
The petitioner is the owner of a goods vehicle bearing
registration No.KL/07-AU 5026. The said vehicle was seized by the
second respondent and produced before the District Collector,
Malappuram on 24.9.2009 on the allegation that it was used to
transport river sand without a valid pass. The petitioner thereupon
submitted Ext.P2 application seeking interim custody of his vehicle.
In this writ petition, the petitioner seeks a direction to the
respondents to release the vehicle described in Ext.P1 registration
certificate to him by way of interim custody.
2. A learned single Judge of this Court has in Subramanian
v. State of Kerala (2009 (1) KLT 77) while upholding the
constitutional validity of the Kerala Protection of River Banks and
Regulation of Removal of Sand Act, 2001, held that the District
Collector has the power to release any vehicle seized and produced
before him, by way of interim custody. In view of the fact that the
petitioner has already moved the District Collector, Malappuram by
submitting an application, I am of the opinion that the District
W.P.(C) No.27694/2009 2
Collector should pass orders thereon expeditiously. I accordingly
dispose of this writ petition with the following directions:
(i) The District Collector, Malappuram shall, within one week
from the date on which the petitioner produces a certified copy of
this judgment before him, release the vehicle to him on such terms
and conditions as he may deem fit to impose;
(ii) The District Collector, Malappuram shall pass final orders
in the proceedings initiated by him under the Kerala Protection of
River Banks and Regulation of Removal of Sand Act, 2001 and the
Rules framed thereunder expeditiously and, in any event, within
three months from the date on which the petitioner produces a
certified copy of this judgment before him after notice to and
affording the petitioner and the registered owner a reasonable
opportunity of being heard.
P.N.RAVINDRAN
Judge
vaa