IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26150 of 2008(K)
1. SULAIMAN,MANJORAMMAL,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KOZHIKODE.
... Respondent
2. THE ASSISTANT GEOLIGIST/MINERAL
3. ABDUL RAZAK, THE CIRCLE INSPECTOR OF
4. THE CIRCLE INSPECTOR OF POLICE,
5. THE STATION HOUSE OFFICER, KUNNAMANGALAM
6. THE SUPERINTENDENT OF POLICE (RURAL),
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/08/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.26150 OF 2008
----------------------------------------
Dated this the 29th day of August, 2008
JUDGMENT
The petitioner’s vehicle has been seized on allegations of
illegal transport of river sand. The petitioner seeks release of the
vehicle. I am of opinion that after having seized the vehicle, the
1st respondent has a duty to pass final orders as provided in the
Kerala Protection of River Banks and Regulation of Removal of
River Sand Act and Rules.
2. I have heard the learned Government Pleader also.
Accordingly, I dispose of this writ petition with a direction to
the 1st respondent to pass final orders pursuant to the seizure,
as expeditiously as possible, at any rate, within seven days from
the date of receipt of a copy of this judgment. The petitioner
shall serve a certified copy of the judgment personally on the 1st
respondent, who shall hear the petitioner on that day or an
adjourned date within seven days. The final order shall also be
passed within seven days.
S. SIRI JAGAN, JUDGE
Acd