High Court Kerala High Court

V.S.Rajesh vs Divisional Forest Officer on 19 February, 2010

Kerala High Court
V.S.Rajesh vs Divisional Forest Officer on 19 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1148 of 2004()


1. V.S.RAJESH, S/O. SREEDHARAN NAIR,
                      ...  Petitioner

                        Vs



1. DIVISIONAL FOREST OFFICER, KOZHIKODE.
                       ...       Respondent

2. THE RANGE OFFICER,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :19/02/2010

 O R D E R
               S.S.SATHEESACHANDRAN, J.
                   -------------------------------
                  C.R.P.NO.1148 OF 2004
                                 &
               W.P.(C).NO.23674 OF 2005 ()
                 -----------------------------------
        Dated this the 19th day of February, 2010

                           O R D E R

The revision and the writ petition arise from a common

judgment rendered by the learned District Judge, Kozhikode in

C.M.A.Nos.47 and 105 of 2003. The above two miscellaneous

appeals were filed against the orders passed by the Divisional

Forest Officer, Kozhikode division confiscating two mini

lorries bearing Nos.KL-11/B-9720 and KL-11/H-4119, both

allegedly involved in the illicit transportation of forest

produce from a reserve forest.

2. Revision petitioner in C.R.P.No.1148 of 2004 is the

owner of a mini lorry, KL-11/B-9720, which was ordered to be

confiscated by the Divisional Forest Officer. The other vehicle

involved in the confiscation proceedings, namely, KL-11/H-

4119 belong to the 1st respondent in the writ petition. Though

C.R.P.NO.1148 OF 2004
&
W.P.(C).NO.23674 OF 2005 ()

2

the Divisional Forest Officer had ordered for confiscation of

both the vehicles on the basis of the findings entered in his

enquiry conducted in accordance with Section 61B of the

Kerala Forest Act, in the appeals preferred by the respective

owners of the vehicles, C.M.A.No.47 of 2003 filed by the

1st respondent in the writ petition and C.M.A.No.105 of 2003

by the petitioner in the revision, the learned District Judge has

set aside the confiscation order passed over the vehicle

KL-11/H-4119 owned by the 1st respondent in the writ petition.

Confiscation order passed against the other vehicle, KL-11/B-

9720, owned by the appellant in C.M.A.No.105 of 2003, (the

petitioner in the C.R.P) was confirmed by the learned District

Judge holding that no grounds have been made out to

interfere with the order of confiscation. Revision has been

filed by the above said owner impeaching the propriety and

correctness of the judgment rendered by the learned District

Judge confirming the order of confiscation over his vehicle

dismissing his appeal C.M.A.No.105 of 2003. State along with

the Forest Officer has filed the writ petition challenging the

propriety and correctness of the judgment rendered by the

C.R.P.NO.1148 OF 2004
&
W.P.(C).NO.23674 OF 2005 ()

3

learned District Judge setting aside the order of confiscation

passed over the vehicle KL-11/H-4119 belonging to the

appellant in C.M.A.47 of 2003 by allowing the above appeal.

3. I heard the learned counsel appearing for the revision

petitioner and also the Special Govt. Pleader (Forests). The

respondents in the writ petition are also represented by the

same counsel who appeared for the petitioner in the revision.

Since common questions of fact and law are involved and the

revision and writ petition arise from a common judgment

passed by the court below, after being heard together, they

are disposed under a common judgment.

4. Short facts involved in the case leading to the

confiscation proceedings of the two vehicles can be summed

up thus:

During the course of a routine inspection on 31.7.2002,

the Forest Range Officer, Thamarassery Forest Range found

some persons cutting down timber from the reserve forest.

C.R.P.NO.1148 OF 2004
&
W.P.(C).NO.23674 OF 2005 ()

4

Seeing the forest party, one among them ran away and made

himself scarce, but, his companions, the remaining two

persons found at the site were apprehended. They were found

engaged in sawing a fallen tree. A mahazar was prepared

over the stump, and the forest produce with the tools seen was

seized into custody. A crime was registered over the

occurrence and during its investigation the culprit, who had

escaped from the spot was also apprehended. The

investigation disclosed that a number of rose wood trees were

cut and removed from the reserve forest on 31.10.2002 and

transported from that site in the mini lorry KL-11/B-9720

owned by the revision petitioner to the residence of one

Mammunni, and, later, from his residence, it was transported

in another mini lorry KL-11/H-4119 owned by the 1st

respondent, to a saw mill and cut to pieces of various sizes.

Involvement of the two vehicles owned by the respective

persons as indicated above, the revision petitioner and also

the 1st respondent in the writ petition, being revealed in the

investigation, the forest official concerned filed a report

before the authorised officer along with the statements

C.R.P.NO.1148 OF 2004
&
W.P.(C).NO.23674 OF 2005 ()

5

recorded from the persons apprehended, who were involved in

the commission of the forest offence. The District Forest

Officer, prima facie, being satisfied that proceedings under

Section 61A of the Kerala Forest Act for the confiscation of the

vehicles involved in the commission of the forest offence have

been made out, issued show cause notice to the owners of

both the vehicles. Pursuant to such notice after conducting

enquiry, satisfied from the materials produced that

confiscation of the vehicles has to be made, orders thereof

were passed confiscating the two vehicles, and that gave rise

to the two C.M.Appeals at the instance of the respective

owners of the vehicles.

5. The learned District Judge as seen from the impugned

judgment found that the materials produced in the case

convincingly established the involvement of the vehicle

KL-11/B-9720 in the illicit transportation of the forest produce

from the reserved forest to the residence of Mammunni.

Confiscation order passed over that vehicle was upheld by the

learned District Judge negativing the challenges raised by the

C.R.P.NO.1148 OF 2004
&
W.P.(C).NO.23674 OF 2005 ()

6

owner/the revision petitioner. So far as the order confiscating

the other vehicle, considering all materials and especially the

statement made by the driver of the vehicle that he was

unaware of that teak logs were also in the timber. When his

vehicle was hired and used to transport various items of

timber to a saw mill. The explanation offered by the driver

was found reasonable to hold that there was no incriminating

circumstance to conclude that he had knowingly done any act

in the illicit transportation of the forest produce in his lorry or

committing of a forest offence. In that view of the matter, the

learned District Judge set aside the confiscation order passed

over the vehicle KL-11/H-4119. As already stated, the owner

of the vehicle KL-11/B-9720 has filed the revision against the

confiscation order passed over his vehicle confirmed by the

learned District Judge, and the State against the judgment,

setting aside of the confiscation order passed over the other

vehicle KL-11/H-4119 belonging to the 1st respondent in the

writ petition.

6. The learned counsel for the revision petitioner

C.R.P.NO.1148 OF 2004
&
W.P.(C).NO.23674 OF 2005 ()

7

inviting my attention to Section 52 (1) of the Kerala Forest

Act, 1961 contended that in the present case there was no

material whatsoever showing the involvement of the vehicles

in the commission of any forest offence leave alone the

transportation of forest produce in such vehicles. Section 52

(1) of the Act contemplates of the seizure of the vehicle

involved in the forest offence only when it is being used in the

course of the transportation, is the submission of the counsel.

Section contemplate of seizure of the timber or other forest

produce, together with tools, vehicles etc. and not of a seizure

of the vehicle separately long after the commission of the

offence on an allegation that it had been used for illicit

transportation of timber or other forest produce, is the

submission of the counsel. It is further submitted that other

than the statements recorded from the persons who are

imputed of having committed the forest offence, there was no

other material to connect the involvement of the vehicles in

the commission of the forest offence, leave alone the illicit

transportation of the forest produce as alleged in the case.

Referring to Section 72 (d) of the Kerala Forest Act, it is

C.R.P.NO.1148 OF 2004
&
W.P.(C).NO.23674 OF 2005 ()

8

contended the evidence recorded by the forest officer to be

accepted and acted upon should satisfy that such evidence has

been recorded in the manner provided by the Code of Criminal

Procedure. Lastly, it is also contended by the learned counsel

that in the show cause notice issued by the authorised officer,

the grounds on which preliminary satisfaction was arrived to

proceed for confiscation of the vehicle had not been given

expression to, and to that extent, the owners of the vehicles

proceeded against were prejudiced in submitting their

representations to the proposed confiscation. That material

irregularity in the issue of notice which had been canvassed in

the appeal memorandum, according to the counsel, has

significance and vital importance as it has a bearing on the

legality and correctness of the confiscation proceedings

initiated against the owners of the vehicles. On the other

hand, the learned Special Govt. Pleader inviting my attention

to Forest Range Officer v. Aboobacker (1989 (1) KLT

871) contended that the statements collected during the

course of investigation by the forest officer as well as the

statements taken by the forest officer in the course of the

C.R.P.NO.1148 OF 2004
&
W.P.(C).NO.23674 OF 2005 ()

9

enquiry over the confiscation proceedings are relevant

materials and can be safely acted upon in passing final orders

of confiscation. Reference is also made by the learned counsel

on D.F.O., Kothamangalam v. Sunny Joseph (2002 (3)

KLT 641) to contend that there need not be simultaneous

seizure of the timber or forest produce. The learned District

Judge went wrong in interfering with the order of confiscation

passed over the vehicle KL-11/H-4119 owned by the 1st

respondent in the writ petition solely on the basis of the

explanation offered by the driver of that vehicle, is the

submission of the learned Special Govt. Pleader. The material

circumstance that the forest produce involved and transported

in that vehicle to the saw mill is rose wood is pointed out to

contend that it could be identified as a forest produce even by

a layman. According to the Special Govt. Pleader, that

circumstance was not taken into account and considered by

the learned District Judge while interfering with the

confiscation order. So much so, it is contended that the order

setting aside the confiscation order of that vehicle in favour of

the 1st respondent in the writ petition is liable to be interfered

C.R.P.NO.1148 OF 2004
&
W.P.(C).NO.23674 OF 2005 ()

10

with and the order of confiscation passed over the vehicle

(KL-11/H-4119) by the District Forest Officer has to be

restored. It is further submitted that the revision against the

concurrent decision ordering confiscation of the vehicle

(KL-11/B-9720) does not have any merit, and it is liable to be

dismissed.

6. I have considered the rival submissions made by the

learned counsel for the revision petitioner, who appeared for

the 1st respondent in the writ petition as well, and also the

learned Special Govt. Pleader (Forest) Considering the

submissions made with reference to the common judgment

impugned in the revision and the writ petition, I find that the

challenges canvassed in the revision against the decision of

the learned District Judge confirming the confiscation order

passed by the Divisional Forest Officer over the vehicle KL-

11/B-9720 owned by the revision petitioner cannot be

accepted either on fact or under law. As rightly pointed out by

the Special Govt. Pleader (Forest), there need not be a

simultaneous seizure of the vehicle in which the forest

C.R.P.NO.1148 OF 2004
&
W.P.(C).NO.23674 OF 2005 ()

11

produce had been transported, with the timber or forest

produce during the course of commission of the forest offence.

If that be so in very many cases where involvement of the

vehicles in the illicit transportation is detected long after the

cutting removal of the trees and forest produce, no

confiscation proceedings can be initiated. I need not dwell

much on that aspect since this Court inD.F.O.,

Kothamangalam v. Sunny Joseph (2002 (3) KLT 641) has

unequivocally stated that the wordings in Section 52 of the

Kerala Forest Act do not contemplate of a simultaneous

seizure of timber or forest produce and vehicle. The

confiscation orders have been passed by the authorised officer

solely on the basis of the statements of the alleged culprits

involved in the commission of forest offence, and so much so,

there is no worth mentioning evidence to support the

involvement of the vehicles proceeded for confiscation,

another challenge raised by the learned counsel for the

revision petitioner and the 1st respondent in the writ petition,

cannot be accepted. The mahazer prepared over the site

where the offenders were apprehended, the circumstance that

C.R.P.NO.1148 OF 2004
&
W.P.(C).NO.23674 OF 2005 ()

12

such persons were involved in sawing the cut down timber in a

reserved forest etc. have also to be taken into account in

appreciating the statements recorded from them during the

investigation of the crime registered over the occurrence. It

has also come out that the driver of the vehicle KL-11/B-9720

owned by the revision petitioner had also given a statement

that the forest produce cut down from the reserve forest had

been removed from the reserve forest to the house of one

Mammunni. During the course of the enquiry conducted by

the forest officer, as seen from the impugned judgment, that

driver had retracted from the previous statement. However,

after scrutiny of the materials placed, the involvement of the

above driver and also the vehicle in the illicit transportation of

the forest produce from the reserve forest to the house of the

aforesaid Mammunni, as concluded by the authorised officer

was approved by the learned District Judge. After examining

the file relating to the confiscation proceedings, the District

Judge was satisfied that the confiscation order passed over

that vehicle is proper and correct. I find no ground has been

made out for interfering with the confiscation order as

C.R.P.NO.1148 OF 2004
&
W.P.(C).NO.23674 OF 2005 ()

13

confirmed by the learned District Judge over the vehicle

KL-11/B-9720, in exercise of the revisional jurisdiction. In the

show cause notice, the owners had not been informed of the

grounds on which proceedings were initiated for confiscation

of the vehicles, no doubt, was a challenge which should have

been raised atleast before the appellate court and not before

this Court in revision. There is nothing on record to show that

the show cause notice issued suffers from any material defect.

But, on the contrary, what is seen is that reasonable

opportunity had been given before the confiscation order had

been passed.

7. The writ petition filed by the State challenging the

order setting aside of the confiscation order over the vehicle

KL-11/H-4119 owned by the 1st respondent in the petition does

not warrant any interference, as it is seen that the explanation

offered by the driver of that vehicle, which had been found

reasonable and acceptable by the learned District Judge, is

possible in the given facts of the case. At any rate, there was

nothing on record that the driver or the owner of the vehicle

C.R.P.NO.1148 OF 2004
&
W.P.(C).NO.23674 OF 2005 ()

14

had any knowledge or that they have not taken reasonable

opportunity to prevent the use of the vehicle for illicit

transportation of the forest produce. That being so, the writ

petition deserves only to be dismissed.

Both the revision and writ petition are dismissed.

S.S.SATHEESACHANDRAN
JUDGE

prp