High Court Kerala High Court

V.S. Noushad vs District Collector on 22 December, 2010

Kerala High Court
V.S. Noushad vs District Collector on 22 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35158 of 2009(L)


1. V.S. NOUSHAD, S/O. ABDUL KHADER,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, PALAKKAD.
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,KONGAD, PALAKKAD

3. SUB INSPECTOR OF POLICE,

4. K.RAJEEV, S/O.KRISHNAN,

5. RAMESH, S/O. RAMAKRISHNAN,

6. SATHEESH KUMAR,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  :SRI.K.B.ARUNKUMAR

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/12/2010

 O R D E R
                       ANTONY DOMINIC, J
                 --------------------------------------
                 W.P.(C).No. 35158 OF 2009
      -------------------------------------------------------------
        Dated this the 22nd day of December, 2010


                             JUDGMENT

Petitioner challenges Ext.P4 order passed by the

District Collector, ordering interim custody of the vehicle to the 5th

respondent. According to the petitioner, the 5th respondent was

only a driver and that he being the registered owner, he alone

was entitled to get interim custody of the vehicle. It is on this

premise, writ petition was filed challenging Ext.P4.

2. The learned Government Pleader submits that the writ

petition has been filed without any bonafides, as it is a collusive

attempt between the petitioner and the 5th respondent. It is also

stated that in pursuance to Ext.P4, though the vehicle was

released, it was again seized on the allegation that it was

engaged for illegal transportation of river sand. Further, it is also

pointed out, in view of the pendency of this proceedings, final

orders in the proceedings in relation to the vehicle have not been

passed.

W.P.(C).No. 35158 OF 2009
2

3. Admittedly, as at present there are two proceedings

pending against the vehicle bearing registration No.KL-7BB-6717

of which rival claims of ownership are raised by the petitioner and

the 5th respondent. Therefore, at this stage, the only order that is

required to be passed that the Sub Divisional Magistrate, the

competent authority under the provisions of Kerala Protection of

River Banks and Regulation of Removal of Sand Act 2001, shall

pass final orders in the matter, issuing notice to the petitioner and

the 5th respondent. This, the Sub Divisional Magistrate shall do as

expeditiously as possible at any rate within eight weeks of

production of a copy of this judgment along with a copy of this

writ petition.

ANTONY DOMINIC
JUDGE
dmb