High Court Kerala High Court

C.K.Suneeshan vs Government Of Kerala on 4 July, 2008

Kerala High Court
C.K.Suneeshan vs Government Of Kerala on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30917 of 2004(E)


1. C.K.SUNEESHAN, S/O.KUNJAN,
                      ...  Petitioner

                        Vs



1. GOVERNMENT OF KERALA, REP. BY ITS
                       ...       Respondent

2. THE DEPUTY COLLECTION (GENERAL),

3. THE COLLECTOR, PALAKKAD.

4. THE TAHSILDAR, OTTAPPALAM.

5. DEPUTY TAHSHILDAR, THE HEAD QUARTERS,

6. THIRUMITTACODE GRAMA PANCHAYAT,

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/07/2008

 O R D E R
                        S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.30917 OF 2004
               ----------------------------------------
                 Dated this the 4th day of July, 2008

                            JUDGMENT

The petitioner challenges Ext.P4 order of the District

Collector, Palakkad whereby for illegal transportation of river

sand in violation of the Kerala Protection of River Banks and

Regulation of Removal of Sand Act 2001, an amount of

Rs.25,000/- (Rupees twenty five thousand only) was directed to

be recovered from the petitioner. The main contention of the

petitioner is that before passing the impugned order, the

petitioner was not afforded an opportunity of being heard. The

other contention is that the Act does not confer powers on the

District Collector to impose fine, which can be done only by the

competent Criminal Court trying the offence under the Act. The

petitioner relies on a Division Bench decision of this Court in

Sanjayan V. Tahsildar [2007(4)KLT 597], wherein it has

been held that the power of imposition of fine rests only with the

Court, and not on the Collector. Further the petitioner challenges

the validity of the Rules 27 and 28 of the Kerala Protection of

W.P.(c)No.30917/04 2

River Banks and Regulation of Removal of Sand Rules 2002 as

ultra vires the Rule making powers of the State.

2. The learned Government Pleader submits that the

contention of the petitioner that the petitioner has not been

afforded an opportunity of being heard is not correct. In

paragraph 9 of the counter affidavit filed on behalf of the 3rd

respondent, it is specifically stated that notices were issued to

the petitioner but he did not turn up for hearing on 5.8.2004

when it was posted for hearing. Later, on 19.8.2004, one Sri.

Suresh, Advocate for the petitioner appeared and filed

vakalath as also a written statement on behalf of the petitioner

requesting to drop all action against the petitioner. She would

further submit that under Rule 27 of the Kerala Protection of

River Banks and Regulation of removal of Sand Rules 2002,

the District Collector has powers to recover amounts towards

River Management Fund for returning vehicle, which has been

seized for illegal transportation of river sand.

3. I have considered the rival contentions in detail.

Apart from Ext.P2 licence, the petitioner has not produced any

material whatsoever to prove before me that the petitioner is

not guilty of the offence of illegal transport of river sand. The

W.P.(c)No.30917/04 3

only contentions raised before me are the technical

contentions. As regards the contention regarding the lack of

opportunity of being heard, in view of the averments in

paragraph 9 of the counter affidavit, I am not inclined to

accept the same. The petitioner may be right in contending

that the District Collector has no powers to impose fine, based

on the decision of the Division Bench of this Court in

Sanjayan’s Case (Supra). But in Rule 27 of the Rules, it is

provided thus:

“Procedure for confiscation of vehicles.-(1) The
Police or Revenue officials shall seize the vehicle used
for transporting sand in violation of the provisions of
the Act and these Rules.

(2) In the case of seizure of vehicle under sub-
section (1), a mahazar shall be prepared in the presence
of two witnesses regarding the vehicle and one copy of
the same shall be given to the person possessing the
vehicle at the time of seizure and one copy to the
District Collector.

(3) The vehicle may be returned if the owner of
the vehicle or the possessor remits an amount towards
River Management Fund equal to the price fixed by the
District Collector with fine within seven days of
seizure.”

Therefore, under the Rules the District Collector certainly has

powers to require the owner of the vehicle, who has used the

seized vehicle for illegal transportation of river sand, to pay

W.P.(c)No.30917/04 4

amounts towards River Management Fund as a condition for

returning the vehicle. Of course, in ground No.17, there is a

general challenge against the rules. But the Act and Rules are

intended to regulate the removal of the river sand and for

matters connected therewith. I am of opinion that in view of

the increase in ecological problems caused because of

indiscriminate sand minding in the State, stringent action is

necessary to curb such indiscriminate sand mining for which

only the Act and Rules have been framed. A Division Bench of

this Court in Moosakutty V. State of Kerala [2008 (1) KLT

538] held that the District Collector has powers to confiscate

the vehicles. For effective implementation of the objects of the

Act, such powers on the Collector are absolutely essential.

Since the Government have been conferred with the power to

make Rules to carry out all or any of the purposes of the Act, I

am not satisfied that the Rules are ultra vires the provisions of

the Act, which is the contention raised by the petitioner. The

very purpose of the Act is regulation of removal of river sand.

The Act confers on the District Collector powers to confiscate

vehicles used for illegal transportation of river sand. In

addition to prosecuting the offenders under the Act, it is

W.P.(c)No.30917/04 5

necessary to compensate the State for the damage caused to

the ecology by the offender, for which purpose only realisation

of certain amounts towards River Management Fund has been

provided for in Rule 27, which is perfectly in tune with the

objects of the Act. In fact the decision of the Division Bench in

Moosakutty’s case is sufficient to uphold the validity of the

Rules although the decision does not deal with the validity of

the Rules specifically. When the power of the Collector to

confiscate the vehicle is upheld, the inclusion of a provision to

realise amounts towards River Management Fund as a

condition for release of the vehicle, cannot be held to be ultra

vires the provisions of the Act. The fact that the decision in

Moosakkutty’s case (Supra) has been stayed by the Supreme

Court does not alter the legal position as of now.

4. I also note in this case that the petitioner, after

seizure of the vehicle at 7 a.m., obtained passes issued at 8

a.m. and produced the same as proof of the validity of the

transport of the sand. This finding in the impugned order is

not challenged before me. Such a person who would not

hesitate to create documents to support his illegal act is not

entitled to invoke the discretionary jurisdiction of this Court

W.P.(c)No.30917/04 6

under Article 226 of the Constitution of India.

5. In the above circumstances, I do not find any merit

in the challenge against the validity of the Rules. Admittedly,

the vehicle has been released not by the District Collector

himself, but only as per the orders of this Court pending

finalisation of proceedings before the Collector. In so far as the

guilt of the petitioner in transporting river sand illegally cannot

now be disputed, the District Collector does have powers to

require the petitioner to pay amounts towards River

Management Fund as a condition for release of the vehicle

once the Collector finally decides the matter against the

petitioner. The facts that the vehicle has been released to the

petitioner and the Collector has not specifically ordered

confiscation of the vehicle does not affect the powers of the

Collector to require the petitioner to pay certain amounts to

the River Management Fund once the Collector holds that the

petitioner has in fact transported river sands illegally. Of

course, the vehicle has been released pursuant to orders of

this Court. But still the liability does not cease. Since the

District Collector does have powers to realize the amounts

towards River Management Fund as a condition for returning

W.P.(c)No.30917/04 7

the vehicle involved in illegal transportation of sand, I am of

opinion that the realisation of Rs.25,000/- as per Ext.P4 can be

considered as recovery of such amounts towards River

Management Fund. Therefore, I do not find any merit in the

challenge against Ext.P4. Accordingly, the writ petition is

dismissed. If the petitioner pays an amount of Rs.25,000/-

within a period of three weeks from today, the bank guarantee

furnished by him for interim custody of the vehicle shall be

released, failing which the District Collector would be free to

encash the bank guarantee.

6. Before parting with the case I must bring to the

attention of the Government the need for timely amendment of

the Act and Rules. I am distressed by the fact that although

this Court has pointed out the lacunae in the Act and Rules in

several decisions from Sanjayan’s case (supra), which was

decided on 17.6.2002, especially the difference between the

English and Malayalam versions of the Act in the matter of

powers of confiscation, no attempt has been made by the

powers that be to take suitable remedial action to clear the

ambiguity in the legislation. In fact similar provisions are

there in the Kerala Forest Act and the Abkari Act providing for

W.P.(c)No.30917/04 8

confiscation of vehicles, which provisions are being

implemented without the difficulties faced in the case of

implementing the Kerala Protection of River Banks and

Regulation of Removal of Sand Act. This is a piece of

legislation vital to the ecology of the case. It is a pity that the

Government is not bestowing enough attention in the matter of

plugging the loopholes in the legislation to see that the

offenders do not escape on the ground of technicalities arising

from such loopholes. It is time that the powers that be wake

up from their slumber and initiate appropriate amendment

legislation in the matter for effective implementation of the Act

so as to ensure better management of the ecology and natural

resources of the State, lest they may even be likely to be

accused of helping unscrupulous people to loot the natural

resources of the state with impunity.

7. With the solemn hope that this would not fall on

deaf ears as in the case of Retnavalli V. Ambalapadu

Service Co-operative Bank Ltd [2005(3) KLT 320],

wherein I had made a similar observation in the case of

notifying commencement of Section 4A of the Payment of

Gratuity Act, a very beneficial legislation to the employees

W.P.(c)No.30917/04 9

covered by the Payment of Gratuity Act in the State, the

implementation of which would not cast any financial burden

on the State or the employer in any manner and at the same

time would enable the employees to get amounts higher than

the maximum gratuity prescribed under the Act.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.30917/04 10