IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27693 of 2009(F)
1. SHAMEER P, S/O. MUHAMMEDALI, AGED
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. SUB INSPECTOR OF POLICE, VALANCHERY
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. 27693 of 2009 – F
—————————————-
Dated 1st October, 2009
Judgment
The petitioner is the registered owner of a goods vehicle
bearing registration No.KL/05-A 5307. The said vehicle was seized
by the second respondent Circle Inspector of Police and produced
before the District Collector, Malappuram on 23.6.2009 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
W.P.(C) No.27693/2009 2
submitting an application, I am of the opinion that the District
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 described in Ext.P1
registration certificate to the petitioner 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 a reasonable opportunity of being heard.
P.N.RAVINDRAN
Judge
vaa