High Court Kerala High Court

Chungath Siddique vs The District Collector on 17 August, 2009

Kerala High Court
Chungath Siddique vs The District Collector on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23415 of 2009(V)


1. CHUNGATH SIDDIQUE, SON OF KUNHUTTI,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR,

3. THE SUB INSPECTOR OF POLICE,

4. THE STATE OF KERALA,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/08/2009

 O R D E R
                             V.GIRI, J
                ------------------------------------------
                    W.P.(C).23415 of 2009
                ------------------------------------------
         Dated this the 17th day of August, 2009

                           JUDGMENT

The vehicle belonging to the petitioner bearing

registration No.KL-10/U-1327, was seized on

04.12.2008. 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’s

explanation was not accepted and Ext.P1 order was

passed directing that the vehicle be released on interim

custody subject to certain conditions. This has been

challenged in this writ petition. Petitioner has mounted

a challenge against the validity of Section 17 of the

Kerala Anti Social Activities (Prevention) Act, 2007.

2. 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

W.P.(C) No.23415/09
:: 2 ::

Protection of River Banks and Regulation of Removal of

Sand Act, 2001. The Division Bench has issued 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.

3. Accordingly, Ext.P1 shall stand set aside

and the writ petition is disposed of in the following

terms.

W.P.(C) No.23415/09
:: 3 ::

(i). Petitioner shall deposit an amount of

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

and there upon, the vehicle in question

bearing registration No.KL-10/U-1327

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/U-1327, 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

04.12.2008.

(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 date on which the vehicle is

W.P.(C) No.23415/09
:: 4 ::

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.

Sd/-

(V.GIRI)
Judge

sk/-

//true copy//

P.S. to Judge