High Court Kerala High Court

Aneesh vs The District Collector on 26 July, 2010

Kerala High Court
Aneesh vs The District Collector on 26 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19992 of 2010(Y)


1. ANEESH, S/O.ARAMUGHAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/07/2010

 O R D E R
                      S. SIRI JAGAN, J.
              - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C)No.19992 of 2010
              - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 26th day of July, 2010

                        J U D G M E N T

The petitioner’s vehicle was seized on allegations of

illegal transportation of river sand. That seizure has

culminated in Ext.P1 final order, by which on a finding that

the vehicle was used for illegal transportation of river sand

in violation of the Kerala Protection of River Banks and

Regulation of Removal of Sand Act, 2001 & Rules, the

petitioner was directed to pay an amount of Rs.2,50,000/- as

value of the vehicle, towards the River Management Fund.

Petitioner is challenging that order. The petitioner raises

two points. First is that the finding in Ext.P1 order that the

petitioner had admitted the guilt before the District

Collector and requested that a small fine may be imposed is

wrong and unsustainable. According to him, a Section

Clerk, whose designation is known to the petitioner,

informed the petitioner that if he puts his signature in a

W.P.(C)No.19992 of 2010
-2-

paper where the admission of guilt is recorded, there would

only be a lesser amount of fine. Believing the said

representation the petitioner signed the document already

written by the Section Clerk concerned, which is now

sought to be held against the petitioner to prove that the

petitioner has admitted the guilt. According to the

petitioner, the petitioner has not admitted the guilt and

there was no sand in the vehicle so as to hold the petitioner

guilty of illegal transportation of river sand. He also

submits that, the valuation made is excessive and does not

represent the market value of the vehicle. According to

him, Ext.P1 does not disclose as to how the value has been

arrived at.

2. A counter affidavit has been filed on behalf of the

1st respondent, wherein the allegations are sought to be

controverted. It is specifically stated therein that at the

time of seizure the vehicle was fully loaded with river sand

and even today the vehicle is lying in the compound of the

2nd respondent with full load of river sand. The petitioner

W.P.(C)No.19992 of 2010
-3-

has not chosen to file a reply affidavit to controvert the

same. The allegations of the petitioner is that, the

petitioner was made to sign some documents by the Section

Clerk is also denied. They have produced Ext.R1(a) letter

from the petitioner seeking interim custody of the vehicle,

wherein there is not even a whisper that the vehicle did not

contain any sand. According to them, Ext.R1 (b) statement

was prepared by the officer assisting the District Collector

in the presence of the District Collector and the petitioner

had signed the same in the presence of the District

Collector voluntarily. They point out that the District

Collector has specifically signed that document with an

endorsement that the same has been signed in his presence.

By Ext.R1(b), the petitioner specifically admits his guilt and

requests that a small amount may be imposed as fine. They

point out that the value of the vehicle was fixed by the Joint

R.T.O., who is a competent officer to value the vehicle and

therefore the contention against the valuation is also

without any merit. The Respondents therefore would

W.P.(C)No.19992 of 2010
-4-

contend that the allegations in the writ petition are totally

baseless and cannot be accepted in law.

3. I have considered the rival contentions in detail.

4. As rightly pointed out by the learned Government

Pleader in Ext.R1(a) there is no contention raised by the

petitioner that there was no sand in the vehicle at the time

of seizure. Ext.R1(b) is admittedly signed by the petitioner.

The District Collector has endorsed and signed therein that

the same was signed in his presence. In that document the

petitioner specifically admits his guilt. I have no material

before me to enter a finding that, that document was got

signed by any misrepresentation. Petitioner does not also

allege any malafides against the District Collector. In the

above circumstances, I am unable to accept the contention

of the petitioner that the vehicle did not contain any sand

and that he did not admit his guilt. As far as the valuation is

concerned, in Ext.P1, it is specifically stated that the market

value of the vehicle has been fixed by the Ponnani Joint

Regional Transport Officer. The Joint R.T.O. is an officer

W.P.(C)No.19992 of 2010
-5-

competent to value motor vehicles. The petitioner has not

also produced any material in support of his contention that

the valuation fixed is excessive. As such, I have no material

before me to find that the value fixed by the Joint Regional

Transport Officer is in any way excessive. In view of the

above findings, I do not find any merit in the writ petition

and accordingly the writ petition is dismissed.

S. SIRI JAGAN
JUDGE

shg/