IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17835 of 2009(Y)
1. ASHRAF PUNNAPPALA, AGED 39 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR, MALAPPURAM.
3. THE TAHSILDAR NILAMBUR TALUK,
For Petitioner :SRI.P.SAMSUDIN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :22/07/2009
O R D E R
V.GIRI, J
.......................
W.P.(C).17835/2009
.......................
Dated this the 22nd day of July, 2009
JUDGMENT
A mini lorry belonging to the petitioner bearing
registration No.KL-10-Z/9739, was seized when it was
allegedly transporting river sand without valid pass. This
is evidenced by Ext.P2 seizure mahazar. Ultimately
Ext.P3 order of confiscation has been passed by the
District Collector, after finding that the vehicle was
involved in an illicit transportation of river sand but
permitting the petitioner to pay an amount of
Rs.1,25,000/- for redeeming the vehicle. This is under
challenge in this writ petition. As per the directions
issued by this Court, files have been produced by the
learned Government Pleader.
2. I have perused the files as well. That the vehicle
was found involved in an illicit transportation of river
sand without valid pass is not a matter which is seriously
disputed. In fact I do not find any written objection
submitted by the petitioner before the District Collector.
In the circumstances, the finding that the vehicle was
W.P.(C).17835/09
2
involved in illicit transportation of river sand is only to
be confirmed and I do so.
3. Learned counsel for the petitioner submits that
the driver of the vehicle had misused the same without
the consent of the petitioner. Even the said objection
was not raised before the District Collector. Learned
counsel for the petitioner further submits that at any
rate value of the vehicle has been fixed on the higher
side. Vehicle in question is a 2006 model mini lorry and
going by the market value it cannot be considered as
having been fixed on the higher side. I do not find any
grounds to interfere with Ext.P3. Writ petition is
dismissed accordingly.
It is made clear that if the petitioner pays the
amount as per Ext.P3 within five weeks from today,
vehicle shall be released to him.
V.GIRI,
Judge
mrcs