High Court Kerala High Court

Noushad vs The District Collector on 22 September, 2010

Kerala High Court
Noushad vs The District Collector on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1433 of 2010()


1. NOUSHAD, S/O.KUNHI MOHAMMED,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.T.V.GEORGE

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :22/09/2010

 O R D E R
   J.Chelameswar, C.J. & P.R. Ramachandra Menon, J.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     W.A.No. 1433 OF 2010
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 22nd day of September, 2010

                             JUDGMENT

Ramachandra Menon, J.

The appellant is challenging the correctness and

sustainability of the verdict passed by a learned Single Judge of

this Court, whereby interference was declined with regard to

the challenge raised against Ext.P4 order passed by the District

Collector, pursuant to the confiscation of the vehicle

concerned, which was found transporting ‘river sand’, contrary

to the statutory requirements.

2. The sequence of events as narrated in the writ petition

shows that the appellant herein was transporting river sand, in

his own autorickshaw(goods) bearing No.KL-02-AB-53, which

was purchased from a permit holder, when it was seized by the

concerned Sub Inspector of Police. As the transportation of

the material was without any valid pass, the vehicle and the

goods were handed over for further action, to the District

Collector, which culminated in Ext.P4.

WA No. 1433 of 2010
-:2:-

3. It is seen that during the course of the proceedings

before the District Collector, an opportunity was given to the

petitioner to substantiate his case. However, the contention

raised by the appellant before the District Collector was that he

was transporting the river sand from ‘one site to another’ and the

only request made by him before the District Collector was to

reduce the liability and to enable the petitioner to have the

vehicle released.

4. When the matter came up before a learned Judge of this

Court, the contentions were taken note of and interference was

declined, holding that there was absolutely no case to the

appellant to the effect that the transportation of the material was

on the strength of a valid pass. The contention before this Court

was that he was effecting construction of a residential building in

the property belonging to his mother and in connection with this,

the river sand was being transported after purchasing it from a

valid permit holder. No such contention was ever raised before

the District Collector. The value of the vehicle has fixed in

Ext.P4, on the basis of the report of the concerned RTO in this

WA No. 1433 of 2010
-:3:-

regard. As such, no interference is called for on these heads.

5. When the matter came up for consideration before this

Court by way of writ appeal, the appellant filed an Interlocutory

Application seeking to amend the appeal and to include two new

paragraphs as 9 and 10; which was allowed as per the order

dated 9.9.2010 in I.A.No.693 of 2010. Reference is made to the

relevant Ordinance promulgated and the course and events to be

pursued in connection with the provisions of the Kerala Protection

of River Banks & Regulation of Removal of Sand Act, 2001.

6. The learned counsel for the appellant submits that on

the date of passing Ext.P4 order, the above Ordinance was very

much in existence and this being the position, there was no

power or jurisdiction to the District Collector, to have passed

Ext.P4 order on the relevant date. It is now contended that the

proceedings ought to have been pursued by the Sub Divisional

Magistrate, whereupon the petitioner would have had an

opportunity to file a Revision Petition before the District Collector

and then to file an Appeal before the District Court.

7. Going by the sequence of events, it goes without saying

WA No. 1433 of 2010
-:4:-

that the petitioner was well aware of the Ordinance when he

chose to file the above writ petition, seeking to invoke the

discretionary jurisdiction of this Court under Article 226 of the

Constitution, instead of seeking the benefit of alternate remedy,

if any. It is very much on record that the petitioner has suffered

Ext.P4 at the hands of the District Collector and the merit was

subjected to challenge by approaching this Court, which has been

considered by a learned Single Judge and a verdict has been

passed. This being the position, the alleged loss of opportunity

by filing Revision/Appeal, referring to the provisions in the

Ordinance has become redundant. The contentions raised before

this Court are untenable and do not call for any interference.

The writ appeal is dismissed accordingly.

J.Chelameswar,
Chief Justice.

P.R. Ramachandra Menon,
Judge.

ttb

WA No. 1433 of 2010
-:5:-