High Court Kerala High Court

Salih vs The District Collector on 3 June, 2009

Kerala High Court
Salih vs The District Collector on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15206 of 2009(U)


1. SALIH, S/O.ABDUL KHADER,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :03/06/2009

 O R D E R
                      V.GIRI, J.
             ---------------------------
              W.P.(C).15206, 15238, 15284,
                  15304 & 15313 of 2009
             ---------------------------
         Dated this the 3rd day of June, 2009

                      JUDGMENT

The vehicles belonging to petitioners in all

these cases were allegedly seized for infraction of the

provisions of the Kerala Protection of River Banks

(Protection and Regulation of removal of sand) Act,

2002. They have approached the District Collector, the

1st respondent for release of the vehicles and are

aggrieved by the non-consideration of their request as

such.

2. The nature of the power exercised by the

District Collector and the para meters within which such

power is to be exercised have been dealt with by a Bench

of this Court in Sanjayan Vs.Tahasildar [2007 (4) KLT

597]. Principles have been reiterated in Subramanian

Vs. State of Kerala [2009 (1) KLT 77).

3. In Subramanian’s case, this Court

observed that the power exercised by the District

W.P.(C).15206 of 2009 & Con.cases

:: 2 ::

Collector is under Section 23 of the Kerala Protection of

River Banks (Protection and Regulation of removal of

sand) Act, 2002. It is also, therefore, quasi judicial in

character. Reasons will have to be given by the District

Collector while passing orders under Section 23 of the

Kerala Protection of River Banks (Protection and

Regulation of removal of sand) Act, 2002 r/w Rules 27

and 28 of Kerala Protection of River Banks and

Regulation of Removal of Sand Rules 2002. If there is a

contention that the transportation of sand was

supported by a pass issued by the competent local

authority, that has to be referred. The materials which

are placed before the District Collector by the

subordinate officials shall also be looked into. This has

been indicated in Subramanian’s case. If motion is

made by the owners of the vehicles for release of the

vehicles on interim custody, it will be subject to the

conditions mentioned in paragraph 58 of the said

judgment. The District Collector may pass orders on

W.P.(C).15206 of 2009 & Con.cases

:: 3 ::

such applications for interim custody. (The scope of the

directions contained in Subramanian’s case have later

been dealt with in WPC No.14319/2009. Appropriate

clarifications have been issued in the latter judgment).

Further conditions can be imposed in the course of

release of the vehicles as indicated by this Court in

Shoukathali Vs. Tahasildar [2009 (1) KLT 640].

4. Keeping in mind the observations

made in the judgments in Shoukathali’s case and

Subramanian’s case and other judgment which have

been referred to, the 1st respondent in these cases shall

pass final orders in the matter of confiscation/release of

the vehicles in question after conducting an appropriate

enquiry as early as possible, at any rate within three

months from the date of receipt of a copy of this

judgment.

5. In the meanwhile, if motion is made by

the petitioners for interim custody of the vehicles, then

orders shall be passed by the District Collector on the

W.P.(C).15206 of 2009 & Con.cases

:: 4 ::

applications for interim custody of the vehicles, within

three weeks from the date of receipt of a copy of this

judgment in the light of the observations contained in

Shoukathali Vs. Tahasildar [2009 (1) KLT 640],

Subramanian Vs. State of Kerala [2009 (1) KLT 77) and

the judgment in WPC No.14319 of 2009.

The writ petitions are disposed of as above.

The petitioners shall produce copies of the judgment in

Subramanian, Shoukathali and W.P(C) No.14319 of 2009

along with the certified copy of this judgment before the

1st respondent, for compliance.

Sd/-

(V.GIRI)
Judge
sk/
//true copy//

P.S. to Judge