High Court Kerala High Court

T. Aboobacker vs The District Collector on 11 November, 2009

Kerala High Court
T. Aboobacker vs The District Collector on 11 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32149 of 2009(K)


1. T. ABOOBACKER, S/O.MOHAMED,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.DEVIDAS.U.K

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :11/11/2009

 O R D E R
                       P.N. RAVINDRAN,J.
                ---------------------------
                  W.P.(C).NO.32149 OF 2009
                 ---------------------------
            DATED THIS THE 11TH DAY OF NOVEMBER, 2009

                             JUDGMENT

The petitioner is the registered owner of a goods vehicle

bearing registration No.KL-10-L-1726 . The said vehicle was

seized and produced before the District Collector, Palakkad on

21/10/2009 on the allegation that it was used to transport river

sand without a valid pass. The petitioner thereupon filed Ext.P4

representation before the District Collector, Palakkad seeking

interim custody of his vehicle. The grievance voiced by the

petitioner in this writ petition is that till date, orders have not

been passed on Ext.P4. In this writ petition, the petitioner seeks

a direction to the respondents to release the seized vehicle 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

-2-
W.P.(C).Nos.32149/09

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

such circumstances, I dispose of the writ petition with the

following directions:

(i) The District Collector, Palakkad shall, within one

week from the date on which the petitioner produces a certified

copy of this judgment before him, release the vehicle to the

petitioner on such terms and conditions as he may deem fit to

impose.

(ii) The District Collector, Palakkad 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,

-3-
W.P.(C).Nos.32149/09

after notice to and affording the petitioner a reasonable

opportunity of being heard.

P.N.RAVINDRAN,
JUDGE.

kcv.