High Court Kerala High Court

Shaji.K.K. vs The District Collector on 21 May, 2009

Kerala High Court
Shaji.K.K. vs The District Collector on 21 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13279 of 2009(D)


1. SHAJI.K.K., S/O. MAMMI HAJI,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, MALAPURAM.
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE, KUTTIPURAM

3. THE SECRETARY, THAVANOOR, GRAMA

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :21/05/2009

 O R D E R

V.GIRI, J.

————————————————-
Writ Petition (C) No.13279 of 2009-D

————————————————-

Dated 21st May 2009

Judgment

The petitioner is the registered owner of a vehicle which

was seized by the second respondent while loading sand. He

contends, the seizure is illegal as the transportation of sand was

authorised by a pass issued by the third respondent. A crime has

been registered under the provisions of the Kerala Protection of

River banks and Regulation of Removal of Sand Act, 2001. Though

the petitioner moved the learned Magistrate for release of the

vehicle, the same has been rejected by Ext.P5.

2. It is the District Collector who acts in the matter of release of

vehicles which are seized as per the provisions of the Sand Act. The

parameter of the power exercised by the District Collector, has been

considered by this court in Alavi v. District Collector (2007(4) KLT

473) and Moosakoya v. State of Kerala (2008(1) KLT 538).

This court again in Subramanian v. State of Kerala (2009

(1) KLT 77), following the decisions of this court, held

that it is open to the District Collector to pass orders regarding

WPC 13279/09 -2-

release of the vehicles. Such a power has been held to be quasi-

judicial in character. The District Collector is to pass orders on the

applications for release of the vehicles on interim custody subject to

conditions. The Writ Petition is disposed of directing the District

Collector to deal with the petitioner’s request for release of the

vehicle in the light of the directions issued in Subramanian v. State

of Kerala (supra). If the District Collector feels that a detailed

enquiry has to be conducted, then, he shall pass orders in the matter

of release of the vehicle on interim custody subject to the conditions

as mentioned in the aforementioned decision within two weeks from

the date of receipt of a copy of this judgment. I make it clear that it is

up to the District Collector to consider the request for release of the

vehicle. I further make it clear that this court has not expressed any

opinion on the merits of the petitioner’s claim.

V.GIRI,JUDGE

sta