High Court Kerala High Court

Sivadasan K. vs The District Collector on 8 January, 2008

Kerala High Court
Sivadasan K. vs The District Collector on 8 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 875 of 2008(D)


1. SIVADASAN K., AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR,

3. THE DEPUTY TAHSILDAR,

4. THE SECRETARY,

5. THE STATION HOUSE OFFICER (SHO),

                For Petitioner  :SRI.KRISHNADAS P. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/01/2008

 O R D E R
                        ANTONY DOMINIC, J.

                 = = = = = = = = = = = = = = = =
                 = =W.P.(C)= = = = = = = = = = =
                             No. 875 OF 2008 D
                     = = =

                  Dated this the 8th January, 2008

                           J U D G M E N T

A country boat belonging to the petitioner has been seized on

the allegation that it was involved in the unauthorized

transportation of river sand. The records disclose that final orders

have not been passed by the 1st respondent in terms of Rule 27 of

the Kerala Protection of River Banks and Regulation of Removal of

Sand Rules, 2002 and at this stage, therefore, I do not think it

proper to direct release of the country boat pending such

adjudication. In view of this, I dispose of this writ petition directing

that the 1st respondent shall pass final orders in terms of Rule 27 of

the Rules, as expeditiously as possible, at any rate within 10 days of

production of a copy of this judgment. Before final orders are

passed notice shall be given to the petitioner.

ANTONY DOMINIC
JUDGE
jan/-