High Court Kerala High Court

Venugopala Kurup vs The District Collector on 7 October, 2010

Kerala High Court
Venugopala Kurup vs The District Collector on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1329 of 2010()


1. VENUGOPALA KURUP,S/O.PARAMESWARAN PILLAI
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,ALAPPUZHA.
                       ...       Respondent

2. THE TAHSILDAR,CHENGANNUR.

3. STATE OF KERALA,REPRESENTED BY THE

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :07/10/2010

 O R D E R
                    J. CHELAMESWAR, C.J. &
                 P.R. RAMACHANDRA MENON J.
               ~~~~~~~~~~~~~~~~~~~~~~~~~~~~
               W.A. Nos. 1329 and 1331 of 2010
               ~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
              Dated, this the 7thday of October, 2010

                              JUDGMENT

J. Chelameswar, C.J.

In these two appeals, there is a common question. Therefore

we take the facts of W.A. No. 1329 of 2010 to represent the facts of

two Writ Appeals.

2. The appellant, claims to be the owner of the vehicle bearing

No. KL30 A 1244. The said vehicle was seized by the respondents

on the ground that the vehicle was found violating the provisions of

the Kerala Protection of River Banks and Regulation of Removal of

Sand Act, 2001. By order dated 7.6.2010 of the first respondent, the

vehicle was confiscated. Such confiscation is provided under

Section 23 of the Act, which reads as follows:

23. Confiscation of Vehicles : Whoever transports sand

without complying with the provisions of this Act shall be

liable to be punished and the vehicle used for the

transaction is liable for seizure by the Police or Revenue

Officials.

However, Rule 27 (3) of the Kerala Protection of River Banks and

W.A. Nos. 1329 &1331 of 2010
: 2 :

Regulation of Removal of Sand Rules, 2002 framed under the above

mentioned Act provide that the vehicle confiscated may be returned

either to the owner or to the possessor on remitting an amount equal

to the price of the vehicle determined by the District Collector along

with fine. Therefore, by order dated 7.6.2010, the first respondent

directed that the vehicle in question be returned to the owner on

condition that the owner deposits an amount of Rs. 2 lakhs.

Aggrieved by the said decision, the appellant herein approached this

Court, which was dismissed by the judgment dated 8.7.2010, which

is under challenge in this appeal.

3. The only submission made by the learned counsel for the

appellants that the order of confiscation came to be passed without

giving an opportunity of hearing to the appellants.

4. Admittedly, the drivers of the respective vehicles were

served with notice of the confiscation proceedings. The appellants

do not dispute the fact that the vehicles were entrusted to the

drivers. In such a case drivers become the agents of the appellants.

Rule 27 (2) stipulates that a copy of the seizure mahazar shall be

given to the person possessing the vehicle at the time of the seizure.

Obviously, the person who is in possession of the vehicle is treated

W.A. Nos. 1329 &1331 of 2010
: 3 :

to be the agent of the owner of the vehicle under the law and the

legislature thought that the notice on the agent is sufficient to comply

with the requirement of the rule of audi alteram partem. We have

no reason to take a different view. In the said circumstances, we

are of the opinion that, there is no reason to interfere with the

impugned judgments. Both the Writ Appeals, therefore, dismissed

in the admission stage.

J. CHELAMESWAR, CHIEF JUSTICE

P. R. RAMACHANDRA MENON, JUDGE

kmd