High Court Kerala High Court

K.Suman Shareef vs The District Collector on 26 June, 2009

Kerala High Court
K.Suman Shareef vs The District Collector on 26 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16289 of 2009(E)


1. K.SUMAN SHAREEF, S/O. MOITHEEN KOYA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :26/06/2009

 O R D E R
                                V.GIRI, J.

            - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P. (C) No.16289 OF 2009
            - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 26th day of June, 2009

                           J U D G M E N T

Petitioner is the registered owner of Mini Lorry

bearing Reg.NoKL-11/AA.390. According to the petitioner,

while river sand was transported, against the valid pass issued

by the Vazhakkad grama panchayath, the vehicle was seized

by the Tahsildar, Ernad on 18.03.2009 at 12.05 p.m.

Petitioner submits that the sand was loaded at Valiyathodi

Kadavu and it was taken to Chelambra, in Malappuram District.

The vehicle was plying through Edavannappara, Aikkarapady

and Ramanattukara Bye-pass to reach Chelambra which

according to the petitioner is the most convenient route. The

pass was issued at 11 am and the vehicle was seized at 12.05

pm on the same day. Petitioner challenged the seizure before

this court under the impression that the vehicle was seized

under the Kerala Antisocial Activities (Prevention) Act. Ext.P2

interim order was passed on3.4.2009 directing the vehicle

to be released on condition that Rs. 25,000/- is deposited.

WPC.No.16289 OF 2009
: 2 :

According to the petitioner, though he approached the

respondents for release of the vehicle on interim custody, it

was not done. But the first respondent proceeded to pass final

order, finding that there was illegal transportation of land.

This order, Ext.P4 is challenged in this writ petition.

2. Pursuant to notice on admission being issued and as

directed by this court, the files leading to Ext.P4 has been

produced before me. I have gone through the same.

3. Prime reason stated in Ext.P4 by the District

Collector to order confiscation is that in spite of registered

notice having been issued to the owner of vehicle, requiring

him to appear for hearing on 13.4.2009, he did not turn up.

4. Learned counsel for the petitioner points out that

the petitioner had actually appeared before the District

Collector pursuant to Ext.P2 interim order passed on 3.4.2009,

along with Ext.P3 copy of a bond, to secure release of vehicle

on interim custody. This was done on 13.4.2009. He was not

aware of a separate hearing proposed to be conducted on the

same date.

WPC.No.16289 OF 2009
: 3 :

5. There is substance in the contention and I find no

reason not to accept the explanation submitted by the learned

counsel for the petitioner. On perusal of the files, I find that

the petitioner had approached the District Collector on

18.3.2009 itself with a detailed petition seeking release of the

vehicle. The petition was presented through an Advocate.

There does not seem to be any deliberate negligence on the

part of the petitioner.

6. Petitioner submits that the transportation was

supported by a pass issued on the same date. If this fact is

correct, and there are no other materials which shows that

the pass has been misused, it may not be possible to say that

the transportation of sand was unauthorized. But I refrain

from expressing any final opinion on the contention raised by

the counsel for petitioner in this regard. I am satisfied that the

matter requires reconsideration by the District Collector.

7. Accordingly Ext.P4 order is set aside, and the

District collector is directed to pass fresh orders in the matter

of seizure/ release of the petitioner’s vehicle bearing Reg.

WPC.No.16289 OF 2009
: 4 :

NoKL-11/AA.390 under sec.23 of the Sand Act read with Rule

27 and 28 of the Rules, within three weeks from the date of

receipt of a copy of this judgment. Petitioner shall be heard in

person or through authorized representative before such

orders are passed.

(V.GIRI, JUDGE)

jma