High Court Kerala High Court

A.G. Santhosh vs State Of Kerala on 4 January, 2007

Kerala High Court
A.G. Santhosh vs State Of Kerala on 4 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26820 of 2006(P)


1. A.G. SANTHOSH, AGED 25 YEARS,
                      ...  Petitioner
2. DILEEP V. RAJAN, AGED 36 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DISTRICT COLLECTOR, PATHANAMTHITTA.

3. TAHSILDAR, KOZHENCHERRY.

4. CHENNEERKARA PANCHAYAT,

5. RAJESH KUMAR,

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  :SRI.ESM.KABEER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :04/01/2007

 O R D E R
                             PIUS C. KURIAKOSE, J.

                              -------------------------------

                   W.P.(C) Nos. 26820 and 28139 OF 2006

                            -----------------------------------

                    Dated this the 4th   day of January, 2007


                                     JUDGMENT

The petitioners in WP(C) No.26820/06 are residents of the

Chenneerkara Panchayat, the 4th respondent in the Writ Petition. The

1st respondent in that case is the State. Respondents 2 and 3 are

District Collector and the Tahsildar and the 5th respondent is one

Sri.Rajesh Kumar to whom the right for collecting river sand from

Mathoor Kadavu, within the limits of the 4th respondent Panchayat was

given on auction by the 3rd respondent-Tahsildar. The petitioners refer

to Section 218 of the Panchayat Raj Act which provides the right over

the rivers flowing through the Panchayat are vests in the Panchayat.

Accordingly any income collected by way of sale of sand from the rivers

or otherwise is the income of the Panchayat and reference in this regard

is made through the Kerala Protection of River Banks & Regulation of

Removal of Sand Act, 2001. Petitioners refer to Rule 29 Sub Rule 3 of

the Protection of River Banks and Regulation of Removal of Sand Rules

and submit that while conducting sand auction, the availability and

requirement of sand in that area shall be taken into account and such

auction shall be conducted in the presence of Secretaries and Members

of the concerned Local Authority and Tahsildar of that area and prices of

WPC Nos.26820 & 28139 of 2006

2

sand shall be fixed after taking into consideration the expenses for

loading sand into the vehicle and also the labour charge for sand

removal. It is pointed out that the very basis of such provisions in the

Rule is to fix the sand price by the Municipal authorities and to prevent

the successful bidders from selling sand above the price fixed. The

petitioners refer to Sub Rule 2 of Rule 29 which provides that the District

Expert Committee shall fix the quantity available for extraction and shall

be sold after paying the royalty by collecting the entire quantity of such

sand on river banks. Petitioners also refer to Clause (g) of Sub Rule 1

of Rule 29, which provides that in the case of removal of sand jointly by

Panchayat, the amount is to be equally divided after deducting the

royalty to Mining and Geology Department, wages to workers and share

towards River Management Fund and ancillary expenditure. Petitioner

refers to other provisions also including Rule 15 which provides for the

powers of the Kadavu Committee in the matter of fixation of price of

sand in respect of particular Kadavu. Petitioner also refers to the

preamble of the Kerala Protection of River Banks and Regulation of

Removal of Sand Act, 2001 and submits that in spite of the various

regulatory measures noticed by the said Act and Rules therein the

respondents who are vested with authority to permit sand collection are

not keeping any limits in the matter of fixation of price for the sand.

They contend that even though there is fixation regarding price at

Rs.2,000/- in the auctions held in many places prices are going beyond

WPC Nos.26820 & 28139 of 2006

3

double the above limit. On account of such price fixation there is a

tendency among bidders to exploit the river in a large scale. Though the

quantity permitted is very little, when stringent measures were taken to

prevent such exploitation the bidders are selling the sand at exceedingly

higher rates. Petitioner submits that the 3rd respondent conducted

auction of the right to collect river sand from Mathoor Kadavu in respect

of Chenneerkkara Panchayat was given at a price of Rs.6,500/-. Ext.P1

is the auction notice. Petitioner submits that in this auction, the price of

river sand was fixed at Rs.6,500/- and the right to extract sand was

purchased by the bidder for a total amount of Rs.3,07,613/-. The daily

collection quantity being six loads and the period allowed to the

Contractor being 12 days, the price paid by the Contractor for 72 loads

will comes to Rs.3,07,613/-. Even without taking into account the labour

charges for collection and transportation charges, the burden of a

purchaser for one load of river sand will be around Rs.7,000/- and

Ext.P2 receipt for payment of money is relied on by the petitioner in this

regard. Petitioners claim that they are local residents who are who want

to construct their own building. They are from the down trodden and

weaker section of the community and are deeply aggrieved by the illegal

action of the respondents in conducting auction by fixing the sand price

as high as Rs.7,000/-. When such a sand price is fixed and that too by

the conduct of auction at such a higher price, the Contractor will be

tempted to extract river sand illegally and the same will affect the

WPC Nos.26820 & 28139 of 2006

4

ecology and environment. It is these evil effects which are sought to be

prevented by incorporating statutes and by forming the Rules.

Thereafter the petitioner contend that the auction now confirmed in

favour of the 6th respondent for such a high price has to be set aside.

Pointing out all the relevant aspects, Ext.P3 representation was

submitted by the petitioners before respondents 2 to 4. Those

respondents are sleeping over Ext.P3 and steps are taken for carrying

out river sand collection. Petitioners have also produced receipt issued

by the respondents for a sum of Rs.28,584/-in favour of one Sri.Ajith

Kumar, for 60 loads of river sand as Ext.P4. From Ext.P4, it is seen that

the sand collected from another Kadavu is below Rs.500/-. Thus

between Kadavu, inter se there is such a disparity between prices and

therefore the price of river sand from Mathoor Kadavu is per se

exorbitant. Petitioners then submit that more than 50% of the people of

Chenneerkara Panchayat are below the poverty line and they construct

their houses by utilising grants given by the Panchayats. Normally

these grants will be for amount upto Rs.10,000/- and when one load of

sand is costing Rs.7,000/- it is not possible for any of the poor people to

carry out any construction at all. Making all these averments, petitioners

pray to issue a writ of mandamus commanding the respondents to set

aside the auction of the right to collect river sand from Mathoor Kadavu

of Chenneerkkara Panchayat at a total price of Rs.3,07,613/- be

quashed and to issue a mandamus to the Panchayat and Tahsildar to

WPC Nos.26820 & 28139 of 2006

5

conduct auction by fixing the maximum price upto which the auction

should be conducted by taking the value of sand with all expenses at

less than Rs.2,000/- per load of river sand and also not to conduct

auction if the price exceeds the said limit. The further relief which is

prayed for in this Writ Petition is a writ of mandamus directing

respondents 2, 3 and 4 to consider Ext.P3 representation and take a

decision thereon at the earliest and no to permit river sand collection till

a decision is taken on Ext.P3.

2. WP(C) No.28139 of 2006 is filed by Sri. Rajesh Kumar, the 5th

respondent in WP(C)No. 26820 of 2006. The respondents in this Writ

Petition are the State, the District Collector, the Tahsildar and the

Panchayat. Ext.P1 produced in this case is the very same auction

notice issued by the 3rd respondent Tahsildar, auction for the right to

collect river sand from various kadavus of the Panchayat. The petitioner

belongs to Scheduled Caste and is a person having no independent

employment and therefore he participated in the auction held as per

Ext.P1 notice and since in the said auction notice it was not stated

anywhere that there should be limit regarding the collection quantity.

Accordingly he purchased the right in the auction for collecting river

sand from Mathoor Kadavu for a total amount of Rs.3,07,613/-. But at

the time of execution of agreement he was told that he will be permitted

to collect only 72 lorry loads of river sand during the said period and at

that time he submitted a petition before the 3rd respondent stating that

WPC Nos.26820 & 28139 of 2006

6

he was not been informed of the maximum number of lorry loads that

can be collected. He requested to reduce the price to Rs.2,000/- and

permit him to collect river sand for such quantity as applicable to the

total amount actually remitted by him if the price is calculated at the rate

of Rs.2,000/-. Ext.P2 dt.13.10.06 is copy of that petition. Ext.P3 is copy

of the receipt issued by the respondents against the remittance of

Rs.3,07,613/-. Petitioner submits that the local residents are very much

against the auction of the right to collect river sand for such a high price

for such a short period. He submits that the local residents had filed

complaints about the exorbitant price and Ext.P4 produced along with

the writ petition is copy of such petition.(In WP(C) No.26280/06 this is

produced as Ext.P3). Petitioner submits that even a public notice was

issued by the residents of the locality seeking to reduce the prices of

river sand and Ext.P5 is copy of the said public notice dt.13.10.06 in

which it is threatened that unless the price of river sand is reduced, the

public will go in for adjudication. The petitioner has then produced

Ext.P6 copy of the interim order passed in WP(C) No.26820/06.

Petitioner submits that no sand mining activity was conducted by the

petitioner or other purchasers since there was heavy rain. In the case of

the petitioner he was awaiting orders on the petition for reduction of

price. He is a poor Harijan and it was through bank borrowings that he

could remit the amount previously and he is unable to participate in the

subsequent auction since he has no resources. The 3rd respondent is

WPC Nos.26820 & 28139 of 2006

7

now proceeding to conduct auction for the subsequent period.

Therefore the petitioner again filed a petition not to conduct auction and

for fixing the price of Rs.2,000/- and the right to collect river sand be

given to him by fixing the number of lorry loads which can be collected

per day. Ext.P7 is the representation. On these averments the

petitioner has raised various grounds and pray that a writ of mandamus

be issued commanding the Panchayat as well as the 3rd respondent not

to conduct auction of the right to collect river sand from Mathoor Kadavu

of Chenneerkkara Panchayat for subsequent period commencing from

1.11.06 and for a further writ of mandamus commanding the

respondents to fix the value of river sand as provided under Rule 29(3)

(a) and (b) of the Act No.18 of 2001 and to direct the Panchayat and the

3rd respondent to conduct auction of the right if necessary by fixing the

limit of auction at the rate fixed. Petitioner also prays for a writ of

mandamus to collect river sand from Mathoor Kadavu at the rate of

Rs.2,000/- per load and by appropriating and adjusting the amount

already deposited and by permitting him to collect river sand till the

entire amount is adjusted by extending the period of collection. Later

the petitioner has produced copy of my judgment in WP(C) 34799/2005

wherein I had disposed of that Writ Petition directing the District

Collector to expedite and finalise the refund proceedings initiated for

refund of that portion of the bid amount which is refundable to the

petitioner in that case. It was in respect of another Kadavu within the

WPC Nos.26820 & 28139 of 2006

8

limits of another Panchayat. On the basis of that judgment the petitioner

filed IA No.117 of 2007 praying that respondents be directed to refund

the security amount under deposit or else to permit him to collect river

sand at Rs.400/- per load.

3. In WPC No.26820 of 2006 the 3rd respondent Tahsildar has

filed a statement. This statement was filed as directed by me. It is

stated therein that the Government as per Circular NO.1731/P1-

04/Revenue dt.01.02.2005 issued necessary directions and guidelines

to the Tahsildar for conducting public auction of the available quantity of

river sand based on the parameters suggested by the Expert Committee

for Earth Science Studies, Centre for Water Resources Development

and Management etc. A meeting of the District Expert Committee was

held under the District Collector, Pathanamthitta on 03.10.06. The

meeting decided to authorize the Tahsildar, Kozhencherry to conduct

public auction to collect the river sand from the various Kadavus of the

Achankovil river. Annexure R3(1) is copy of that report. On the basis of

the decision taken as reported in Annexure R3(1) public auction was

conducted on 11.10.06 for sale of six loads of river sand per day as

done in the previous year also after giving adequate publicity in the local

dailies, notice Board of the Taluk Office, Village Office and the

respective Kadavu and the Panchayat Secretary also attended the

auction as requested by the 3rd respondent. The averment that it was

the 2nd respondent who fixed the price of sand at Rs.2,000/- per load is

WPC Nos.26820 & 28139 of 2006

9

denied as it is totally incorrect. None of the respondents have fixed any

price. The Tahsildar conducted the public auction of the available

quantity of river sand based on the parameters suggested by the Expert

Committee consisting of Centre for earth Science Studies, Centre for

water Resources Development and Management etc. as per the Circular

dt.1.2.2005. A copy of the Circular is produced as Annexure R3(d).

After the auction 50% of the sand value is given to the concerned

Panchayats. It became necessary to conduct public auction only

because no price was fixed by the Kadavu Committee. Petitioner’s

apprehension regarding illegal extraction of sand is unwarranted since

special squads under the supervision of the Revenue – Police Officers

have been constituted for taking appropriate action. As far as Mathoor

Kadavu is concerned the right to collect sand was given at a total price

of Rs.3,07,613/- which constitutes the sand value as Rs.4060/- per load,

Royalty Rs.50 per load and sales tax Rs.4% per load. Being a public

auction, competition is common. The bidders compete among

themselves, as a result of which the bid amount goes up. The

respondents are not responsible for the increase in price. It is then

pointed out that the auction purchaser, Sri.Rajesh refused to sign the

agreement of the Tahsildar.

4. The 5th respondent, Sri.Rajesh, has filed a detailed counter

affidavit reiterating the grounds that he has raised in his Writ Petition

No.28139/06 as ExtR5(a). He has produced a copy of the promissory

WPC Nos.26820 & 28139 of 2006

10

note executed by him in the context of raising of funds for the purpose of

making the remedies. Ext.R5(b) produced by him is the first page of

SSLC certificate. This is produced to show that he belongs to Kurava

Community. Kurava is a Scheduled Caste. Ext.R5(c) produced by him

is a petition dt.13.10.06 submitted before the District Collector. Ext.R5

(d) is copy of the public notice issued by the local public under the

leadership of Janakeeya Samithi against the exorbitant price payable

for the river sand. Ext.R5(e) is copy of agreement executed. He has

incurred expenses by taking country boats on hire. According to him,

the price of river sand in the other Kadavus will come to less than

Rs.2,000/- in respect of 60 lorry loads by which the royalty amount will

come only less than Rs.500/-.

5. The Panchayat which is the 4th respondent in 26280 has filed a

detailed counter affidavit. The Panchayat in its counter affidavit refers to

WP(c) No.6632/1996 filed by four petitioners therein for preventing

removal of the sand from the Achankovil river passing through the

territory of the 4th respondent Panchayat. In that Writ Petition, this Court

passed Ext.R4(a) judgment on 9.9.97. In Ext.R4(a), the Panchayat was

the 3rd respondent. The Panchayat was allowed under Ext.R4(a) to

collect sand from the river subject to the directions of the Government

and the District Collector. The Panchayat was collecting and selling the

river sand from the kadavus within its jurisdiction as permitted in Ext.R4

(a). While so, the Kerala Protection of River Banks and Regulation of

WPC Nos.26820 & 28139 of 2006

11

Renewal of Sand Act 2001(Act 18 of 2001) came into force with effect

from 15.4.02. The Rule now in force is in effective from 4.5.03. The 4th

respondent was collecting and selling sand as per the provisions of the

Act under the Rule with the necessary sanction from the concerned

authorities and committees paying the royalty and other dues. The

procedure was in force up to 31.3.95. But on 1.4.95 onwards it is the 3rd

respondent who is directly auctioning the right to collect river sand on

the basis of the Government Circular No.71731/P1/2004/Revenue

dt.1.2.05. The 2nd respondent issued Circular No.C9/6502/05

dt.31.10.05. This Circular is produced by the Panchayat as Ext.R4(b).

Ext.R4(b) has been issued to the 4th respondent-Panchayat. Under

Ext.R4(b), the Panchayat was directed to sign and seal passes issued

by the Tahsildar for transportation of sand. Such direction is being

obeyed by the 4th respondent. The Tahsildar is paying the share of the

sand realised to the Panchayat. In the counter affidavit, the Panchayat

contends that as per the Act and Rules it is the Panchayat which has the

right to arrange collection and sale of river sand on payment of royalty

and share due to River Management Fund. Section 12(3) of the

Act and Rule 17(1) (2) of the rules are referred to in this context. It is

pointed out that there is no provision investing jurisdiction in the

Tahsildar to auction the right to collect the river sand or realise its value.

Such right actually vests with the Grama Panchayats. Ext.R4(b)

Circular issued by the Government is accordingly contended as without

WPC Nos.26820 & 28139 of 2006

12

jurisdiction. The 4th respondent submits that the filing of the present

counter affidavit is without prejudice to the right of the Panchayat to

approach this Court for appropriate reliefs.

6. The maintainability of the present Writ Petition is strongly

disputed in the counter affidavit of the Panchayat. It is contended that

the petitioners have no locustandi to file the Writ Petition. They are

espousing a public cause and not any private interest. No fundemental

rights of theirs have been violated. It is then contended that the attempt

of the petitioner is to protect the interest of the 5th respondent-Rajesh

Kumar. This attempt will be evident from the materials placed on record

and the background and the averments and prayers contained in both

the writ petitions.

7. As directed by me the Government Pleader has produced the

auction diary and report of Centre for Earth Science Studies, Water

Resources Development and Management recommending removal of

six loads of sand per day from Mathoor Kadavu.

8. Even though Sri. T.M. Abdul Latheef, learned counsel for the

petitioner in WP(C) 26280/06, Sri.E.S.M Kabeer, counsel for the

petitioner in WPC 28139/06, Sri. N. Sugunapalan, learned counsel for

the Panchayat in both these cases and the learned Government

Pleader, Mr. Mathew G. Vadakkel, have addressed me very elaborately

inviting my attention to all the materials placed on record by the

respective parties and the grounds raised in the Writ Petitions, I am of

WPC Nos.26820 & 28139 of 2006

13

the view that it is not necessary for this Court to go into the merits of any

of the grounds raised or the submissions addressed. The period for

which the right to collect river sand from Mathoor Kadavu was granted to

the petitioner in WPC 28139/06 is already over. To that extent the WPC

No.26820/06 has become infructuous. The prayer in Ext.P3 is to stay

the collection of river sand on the strength of the auction conducted in

favour of Sri.Rajesh and set aside the same in his favour. I do not find

any specific prayer made in Ext.P3 in the context of the grievance

voiced in the Writ Petition regarding the fixation of price. That Writ

Petition therefore will stand dismissed. On my scanning of the

materials, it is clear that the petitioners have been espousing the cause

of Sri.Rajesh, petitioner in WPC 28139/06. As for WPC No.28139/06

also I do not find any warrant for granting the reliefs sought for; but there

is only one circumstance in his favour for one reason or other he was

not able to transport even a single lorry load of river sand. But then he

himself is responsible for the same because admittedly he was not

prepared to execute an agreement. His claim for refund will certainly be

considered by the District Collector. He is permitted to make a proper

representation before the District Collector claiming refund of the

amount remitted by him and for payment of any other amounts which he

claims to be due to him, on account of the loss which has been

occasioned to him by way of loss of interest or otherwise due to his

inability to extract river sand. The District Collector will consider the

WPC Nos.26820 & 28139 of 2006

14

same and dispose of the same in accordance with law. It is made clear

that I have not expressed any opinion on the merits of his claim for

refund of any amount or for payment of amounts in excess of what he

actually remitted.

WP(C) No.26820 of 2006 is dismissed.

WP(C) No.28139 of 2006 is disposed of. No costs.

PIUS C. KURIAKOSE, JUDGE

btt

WPC Nos.26820 & 28139 of 2006

15