High Court Kerala High Court

Joy Joseph vs The District Collector on 23 June, 2009

Kerala High Court
Joy Joseph vs The District Collector on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17348 of 2009(K)


1. JOY JOSEPH, S/O . JOSEPH, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, ERNAKULAM,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :23/06/2009

 O R D E R
                        V.GIRI, J
                      -------------------
                   W.P.(C).17348/2009
                      --------------------
         Dated this the 23rd day of June, 2009

                      JUDGMENT

The vehicle bearing registration No.KL-7Q-3978,

belonging to petitioner was allegedly seized for

infraction of the provisions of the Kerala Protection of

River Banks (Protection and Regulation of removal of

sand) Act, 2002. He has approached the District

Collector, the 1st respondent for release of the vehicle

and is aggrieved by the non-consideration of the

request.

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

W.P.(C).17348/09
2

that the power exercised by the District 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 vehicle for release of the

vehicle 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).17348/09
3

such applications for interim custody. (The scope of

the directions contained in Subramanian’s case have

later been dealt with in Sareesh v. District

Collector (2009 (2) KLT 906). Appropriate

clarifications have been issued in the latter judgment).

Further conditions can be imposed in the course of

release of the vehicle 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 shall pass final orders in the matter

of confiscation/release of the vehicle 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

petitioner for interim custody of the vehicle, then

W.P.(C).17348/09
4

orders shall be passed by the District Collector on the

application for interim custody of the vehicle, 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 Sareesh v. District Collector (2009 (2)

KLT 906).

6. I make it clear that I have not considered the

petitioner’s contentions on merits. It is upto the

District Collector to consider whether the vehicle is to

be released on interim custody or not. It is also upto

the District Collector to consider, in accordance with

law, the question as to whether the vehicle belonging

to the petitioner has been used in a manner as to

contravene the provisions of the Act and the Rules

framed thereunder and as to whether the vehicle is

liable for confiscation and pass final orders on that

basis.

W.P.(C).17348/09
5

The writ petition is disposed of as above. The

petitioner shall produce copies of the judgment in

Subramanian, Shoukathali and Sareesh along with

the certified copy of this judgment before the 1st

respondent, for compliance.

V.GIRI,
Judge

mrcs