IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31591 of 2010(Y)
1. UMMAR.K,S/O.KUNHAHAMMED,AGED 45 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, COLLECTORATE,
... Respondent
2. SUB INSPECTOR OF POLICE, VALANCHERY-
3. SUB -DIVISIONAL MAGISTRATE/RDO,OFFICE OF
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 31591 OF 2010 (Y)
=====================
Dated this the 27th day of October, 2010
J U D G M E N T
In this Writ Petition, the petitioner complains that his mini
lorry bearing Regn.No.KL-10-AC/437 has been detained on the
allegation that the vehicle was used for transportation of river
sand in violation of the provisions contained in the Kerala
Protection of River Banks and Regulation of Removal of Sand Act,
2001. According to the petitioner, though he has made
application for interim custody of the vehicle, his application was
not considered. With this grievance, this Writ Petition has been
filed.
2. A Full Bench of this Court in Shan C.T. v. State of
Kerala [2010(3)KHC 333] has laid down the manner in which
such applications for interim custody should be dealt with.
Therefore, all that is necessary in this Writ Petition is to direct that
the statutory authority, before whom the application has been
made, shall deal with the application in the light of the provisions
of the Act referred above and in the manner as directed by the
Full Bench of this Court in the judgment referred as above.
WPC No. 31591/10
:2 :
3. The petitioner will produce a copy of this judgment
along with a copy of the Writ Petition before the concerned
authority for appropriate action.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp