High Court Kerala High Court

Sanal Kumar P. vs The District Collector on 15 December, 2008

Kerala High Court
Sanal Kumar P. vs The District Collector on 15 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36843 of 2008(J)


1. SANAL KUMAR P.,S/O. KORUNNY
                      ...  Petitioner
2. K.KRISHNAN, S/O. APPUTTY
3. AZEEZ, KARUVADAN HOUSE

                        Vs



1. THE DISTRICT COLLECTOR, MALAPPURAM.
                       ...       Respondent

2. THE TAHSILDAR, NILAMBUR.

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :15/12/2008

 O R D E R
                          V.GIRI, J
                        -------------------
                    W.P.(C).36843/2008
                        --------------------
        Dated this the 15th day of December, 2008

                        JUDGMENT

Petitioners challenge Ext.P5 and P6 orders passed by

the District Collector under Section 23 of the Kerala

Protection of River Banks and Regulation of Removal of

Sand Act, 2001. According to the petitioners, the

transportation was supported by a pass and this aspect has

not been taken note of by the District Collector.

2. The parameters governing the exercise of power by

the District Collector under Section 23 of the Kerala

Protection of River Banks and Regulation of Removal of

Sand Act, 2001, has been considered elaborately by this

Court in Writ Petition No.15847/2008 and Connected

Cases. It has been held therein that the power exercised

by the District Collector is quasi-judicial in character and

similar to the power exercised by a Court of law dealing

with confiscation proceedings. There has to be an

application of mind on the part of the District Collector

consistent with the fact that the power being exercised by

the Collector is quasi-judicial.

W.P.(C).36843/2008
2

3. Having heard learned Government Pleader also, I

am of the view, that a reconsideration of the issue is

necessary at the hands of the District Collector. He shall

also take note of the directions issued by this Court in the

aforementioned batch of cases.

4. In the result, Ext.P5 and P6 are set aside. District

Collector shall pass fresh orders on the applications filed

by the petitioners for release of the vehicles bearing

registration Nos.KL-10B/4494, KL-10B/3534 and KL-

10P/890, after hearing the petitioners and after taking

note of the guidelines issued in this behalf in the judgment

in Writ Petition No.15847/2008 and Connected Cases.

Fresh orders shall be passed within two months from the

date of receipt of a copy of this judgment, along with the

certified copy of the judgment in Writ petition

No.15847/2008 and Connected Cases.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs