High Court Kerala High Court

Salim vs The State Of Kerala on 14 August, 2009

Kerala High Court
Salim vs The State Of Kerala on 14 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21264 of 2009(C)


1. SALIM, S/O.SALI, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT MAGISTRATE,

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :14/08/2009

 O R D E R
                           V.GIRI, J
                         -------------------
                     W.P.(C).21264/2009
                        --------------------
           Dated this the 14th day of August, 2009

                         JUDGMENT

District Collector is suo motu impleaded as additional

4th respondent.

2. The vehicle belonging to the petitioner bearing

registration No.KL-10-E-7306, was seized on 23.3.2009.

Thereafter, proceedings were initiated under Section 17 of

the Kerala Anti Social Activities (Prevention) Act, 2007,

alleging that the vehicle was used for illicit transportation

of river sand. Petitioner has mounted a challenge against

the validity of Section 17 of the Kerala Anti Social Activities

(Prevention) Act, 2007.

3. A Division Bench of this Court in Writ Petition

No.9925/2009 and connected cases, has declared that the

vehicles cannot be seized for transportation of river sand

relying on the vague provisions of Section 17 of the Act. In

such cases, they have to be dealt with under Section 23 of

the Kerala Protection of River Banks and Regulation of

Removal of Sand Act, 2001. The Division Bench has issued

W.P.(C).21264/09
2

the following directions.

“The confiscation order, if any, passed

in any of the cases will stand quashed. In

all cases, irrespective of whether there

was a confiscation order or not, the District

Collector shall decide whether proceedings

under the Kerala Protection of River Banks

and Regulation of Removal of Sand Act and

the Rules thereunder should be initiated

against the vehicle concerned, within one

month from the date of receipt/production

of a copy of this judgment. If proceedings

are initiated, the same shall be finalised

within one month. If the petitioners desire

release of their vehicles, which are not so

far released, pending final decision, the

same shall be released to them forthwith by

the District Collector, subject to the

conditions imposed by this Court for

releasing the vehicle in W.P.(C).9925 of

2009.

4. Accordingly, writ petition is disposed of in the

following terms.

(i). Petitioner shall deposit an amount of

Rs.25,000/-, with the District Collector and

W.P.(C).21264/09
3

there upon, the vehicle in question bearing

registration No.KL-10-E-7306 shall be

forthwith released to the petitioner.

(ii). But such release of the vehicle shall not

prevent the District Collector or the Revenue

Officials taking proceedings against the

vehicle under the provisions of Section 23 of

the Kerala Protection of River Banks and

Regulation of Removal of Sand Act, 2001.

District Collector shall, within one month

from the date of receipt of a copy of this

judgment, take a decision whether

proceedings will have to be initiated, in the

instant case, in relation to the vehicle bearing

registration No.KL-10-E-7306 , under Section

23 of the Act.

(iii). Such proceedings, if initiated, shall be

done within one month from the date on which

the vehicle is released and if it is not so

initiated within one month, then, it will not be

open to the respondents to thereafter initiate

proceedings under the Act, in relation to the

seizure effected on 23.3.2009.

(iv). Vehicle, if released on interim custody,

shall not be used for transportation of sand for

a period of one month. If within the

aforementioned period of one month from the

W.P.(C).21264/09
4

date on which the vehicle is released,

proceedings under the Act are not initiated as

permitted herein above, then it will be open

to the petitioner to use it in accordance with

law.

(v). If such proceedings are not initiated,

Rs.25,000/- deposited by the petitioner shall

be refunded to him. Initiation of proceedings

under the Act, shall be done by the issuance

of a notice from the office of the District

Collector.

(vi). Vehicle shall not be alienated or

encumbered for a period of one month from

the date of release of the vehicle on interim

custody as permitted and such condition shall

continue to operate till the proceedings

initiated by the District Collector are disposed

of, if such proceedings are initiated within the

time frame mentioned above.

V.GIRI,
Judge

mrcs