High Court Kerala High Court

Hussain A. vs The District Coolector on 5 October, 2009

Kerala High Court
Hussain A. vs The District Coolector on 5 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26319 of 2009(H)


1. HUSSAIN A. S/O. MUHAMMED KUTTY, 36 YEARS
                      ...  Petitioner

                        Vs



1. THE DISTRICT COOLECTOR, COLLECTORATE,
                       ...       Respondent

2. SUPERINTEDENT OF POLICE, MALAPPURAM

3. CIRCLE INSPECTOR OF POLICE,

4. SUB INSPECTOR OF POLICE, VALANCHERY

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :05/10/2009

 O R D E R
                             P.N.RAVINDRAN, J.
                     -----------------------------
                       W.P(C) No. 26319 of 2009-H
                    ------------------------------
                  Dated this the 5th day of October, 2009

                              J U D G M E N T

Heard Sri.Shoby K.Francise, the learned counsel appearing for the

petitioner and Sri.P.N.Santhosh, the learned Government Pleader

appearing for the respondents.

2. The petitioner is the owner of a mini lorry bearing

registration No.KL-07-L-2234. The said vehicle was seized by the Sub

Inspector of Police, Valanchery Police Station and produced before the

first respondent on 21.6.2009, on the allegation that it was used to

transport river sand without a valid pass. Thereafter, proceedings were

initiated against the petitioner under the provisions of the Kerala Anti-

Social Activities (Prevention) Act, 2007. The petitioner thereupon moved

the Sub Inspector of Police, seeking interim custody of the said vehicle.

He thereafter moved the District Collector by submitting Ext.P4

representation dated 7.9.2009. The grievance voiced by the petitioner in

this writ petition is that the respondents have no authority to proceed

against him or his vehicle under the Kerala Anti-Social Activities

(Prevention) Act, 2007. In this writ petition, the petitioner inter alia seeks

a writ in the nature of mandamus commanding the respondents to

release the vehicle bearing registration No.KL-07-L-2234 to him

forthwith.

W.P(C) No. 26319 of 2009-H : 2 :

3. The learned Government Pleader appearing for the

respondents submits on instructions that the District Collector has taken

steps to proceed against the petitioner and his vehicle under the Kerala

Protection of River Banks and Regulation of Removal of Sand Act 2001

and the rules framed therein. He also submits that the District Collector

will consider the petitioner’s application for interim custody of the vehicle

and pass orders thereon. He further submits that the District Collector

will finalise the proceedings expeditiously.

3. A learned Single Judge of this Court has in Subramanian V.

State of Kerala (2009(1) KLT 77) while upholding the constitutional

validity of the Kerala Protection of River Banks and Regulation of Removal

of Sand Act, 2001 held that the District Collector has the power to direct

release of any vehicle which is seized and produced before him, by way of

interim custody. Ext.P4 discloses that the petitioner has already moved

the District Collector seeking interim custody of his vehicle. The District

Collector should therefore consider the request made by him in Ext.P4

and pass orders thereon.

I accordingly dispose of this writ petition with the following

directions:

i) The District Collector, Malappuram shall within seven days

from the date on which the petitioner produces a certified copy of this

judgment release the vehicle to the petitioner by way of interim custody

subject to such terms and conditions as he may deem fit to impose.

W.P(C) No. 26319 of 2009-H : 3 :

ii) The District Collector shall pass final orders in the

proceedings initiated by him under the Kerala Protection of River Banks

and Regulation of Removal of Sand Act, 2001 and the rules framed

thereunder within three months from the date on which the petitioner

produces a certified copy of this judgment after notice to and affording

the petitioner and the registered owner a reasonable opportunity of being

heard. The contentions of the petitioner on the merits are kept open.

P.N.RAVINDRAN
JUDGE

ab