High Court Kerala High Court

Suresh.K vs The District Collector on 16 June, 2009

Kerala High Court
Suresh.K vs The District Collector on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16571 of 2009(N)


1. SURESH.K,S/O.VELAYUDHAN,SUKAPURAM,
                      ...  Petitioner

                        Vs



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

2. THE VILLAGE OFFICER,EZHUVANTHURUTHY

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :16/06/2009

 O R D E R
                      V.GIRI, J
                    -------------------
                W.P.(C).16571/2009
                    --------------------
        Dated this the 16th day of June, 2009

                    JUDGMENT

The vehicle bearing registration No.KL-

12B/4539, belonging to petitioner was allegedly

seized for infraction of the provisions of the Kerala

Protection of River Banks (Protection and

Regulation of removal of sand) Act, 2002. He has

approached the District Collector, the 1st

respondent for release of the vehicle and is

aggrieved by the non-consideration of the request.

2. The nature of the power exercised by the

District Collector and the para meters within which

such power is to be exercised have been dealt with

by a Bench of this Court in Sanjayan

Vs.Tahasildar [2007 (4) KLT 597]. Principles

have been reiterated in Subramanian Vs. State

of Kerala [2009 (1) KLT 77).

3. In Subramanian’s case, this Court observed

W.P.(C).16571/2009
2

that the power exercised by the District Collector is

under Section 23 of the Kerala Protection of River

Banks (Protection and Regulation of removal of

sand) Act, 2002. It is also, therefore, quasi judicial

in character. Reasons will have to be given by the

District Collector while passing orders under

Section 23 of the Kerala Protection of River Banks

(Protection and Regulation of removal of sand) Act,

2002 r/w Rules 27 and 28 of Kerala Protection of

River Banks and Regulation of Removal of Sand

Rules 2002. If there is a contention that the

transportation of sand was supported by a pass

issued by the competent local authority, that has to

be referred. The materials which are placed before

the District Collector by the subordinate officials

shall also be looked into. This has been indicated

in Subramanian’s case. If motion is made by the

owners of the vehicle for release of the vehicle on

interim custody, it will be subject to the conditions

mentioned in paragraph 58 of the said judgment.

W.P.(C).16571/2009
3

The District Collector may pass orders on such

applications for interim custody. (The scope of the

directions contained in Subramanian’s case have

later been dealt with in Sareesh v. District

Collector (2009 (2) KLT 906). Appropriate

clarifications have been issued in the latter

judgment). Further conditions can be imposed in

the course of release of the vehicle as indicated by

this Court in Shoukathali Vs. Tahasildar [2009

(1) KLT 640].

4. Keeping in mind the observations made in the

judgments in Shoukathali’s case and

Subramanian’s case and other judgment which

have been referred to, the 1st respondent shall pass

final orders in the matter of confiscation/release of

the vehicle in question after conducting an

appropriate enquiry as early as possible, at any rate

within three months from the date of receipt of a

copy of this judgment.

W.P.(C).16571/2009
4

5. In the meanwhile, if motion is made by the

petitioner for interim custody of the vehicle, then

orders shall be passed by the District Collector on

the application for interim custody of the vehicle,

within three weeks from the date of receipt of a copy

of this judgment in the light of the observations

contained in Shoukathali Vs. Tahasildar [2009

(1) KLT 640, Subramanian Vs. State of Kerala

[2009 (1) KLT 77) and Sareesh v. District

Collector (2009 (2) KLT 906).

6. I make it clear that I have not considered the

petitioner’s contentions on merits. It is upto the

District Collector to consider whether the vehicle is

to be released on interim custody or not. It is also

upto the District Collector to consider, in accordance

with law, the question as to whether the vehicle

belonging to the petitioner has been used in a

manner as to contravene the provisions of the Act

W.P.(C).16571/2009
5

and the Rules framed thereunder and as to whether

the vehicle is liable for confiscation and pass final

orders on that basis.

The writ petition is disposed of as above. The

petitioner shall produce copies of the judgment in

Subramanian, Shoukathali and Sareesh along

with the certified copy of this judgment before the

1st respondent, for compliance.

V.GIRI,
Judge

mrcs