High Court Kerala High Court

Shaji.O.R vs The District Collector on 11 February, 2011

Kerala High Court
Shaji.O.R vs The District Collector on 11 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4416 of 2011(B)


1. SHAJI.O.R,S/O.RAJAN,AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,THRISSUR,
                       ...       Respondent

2. THE TAHSILDAR,KODUNGALLUR TALUK,

3. SUB INSPECTOR OF POLICE,KODUNGALLUR

4. THE STATE OF KERALA,REPRESENTED BY THE

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :11/02/2011

 O R D E R
              P.R.RAMACHANDRA MENON, J.
               ----------------------------------------
                  W.P.(C)No.4416 OF 2011
          --------------------------------------------------
       Dated this the 11th day of February, 2011


                        J U D G M E N T

Ext.P1 order passed by the 1st respondent as early on

16.12.2009 finalising the proceedings in respect of the seizure of

the vehicle bearing Reg.No.KL-13 P 823 effected on 3.10.09

under the relevant provisions of the Kerala Protection of River

Banks and Regulation of Removal of Sand Act, 2001 / Kerala

Protection of River Banks and Regulation of Removal of Sand

Rules, 2002 is under challenge.

2. No reason, much less any legally sustainable one has

been pointed out with regard to the inordinate delay in

challenging Ext.P1. It appears that the petitioner was simply

sleeping over the issue and woke up from the deep slumber on

some revelation.

W.P.(C)No.4416 OF 2011
2

3. In the said circumstances, this Court does not find it

fit or proper to invoke the discretionary jurisdiction under Article

226 of the Constitution of India. This writ petition is dismissed

accordingly.

P.R.RAMACHANDRA MENON
JUDGE
dmb