High Court Kerala High Court

Basheer.P.U vs The District Collector on 19 November, 2009

Kerala High Court
Basheer.P.U vs The District Collector on 19 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33241 of 2009(A)


1. BASHEER.P.U, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. GEOLOGIST,

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :19/11/2009

 O R D E R
                      P.N.RAVINDRAN, J.
        = = = = = = = = = = = = = = == = = = = = =
                  W.P.(C). No. 33241 OF 2009
        = = = = = = = = = = = = = == = = = = = = =
           Dated this the 19th day of November 2009.

                          JUDGMENT

The petitioner is the registered owner of a goods vehicle

bearing registration No.KL-47-A-1723. The said vehicle was

seized and proceedings initiated under the Kerala Protection of

River Banks and Regulation of Removal of Sand Act, 2001 and

the Rules framed thereunder on the allegation that it was used to

transport river sand without a valid pass. The petitioner

challenged the seizure of his vehicle by filing W.P.(C).No.24739

of 2009 in this Court. By Ext.P4 judgment delivered on

27.08.2009, this Court directed the District Collector to pass

final orders in the matter within three months from the date of

receipt of a copy of the judgment. This Court also directed that

if the petitioner moves for interim custody, the application for

interim custody shall be considered and orders passed within

four weeks.

2. As directed by this Court in Ext.P4 judgment, the

petitioner moved the District Collector seeking interim custody.

Ext.P5 order was thereafter passed on 12.10.2009 granting

interim custody subject to various terms and conditions including

W.P.(C). No. 33241 OF 2009

2

deposit of money. The petitioner did not comply with the said

conditions, as according to him, they were onerous and he was

not in a position to comply with the said conditions. In this writ

petition, the petitioner challenges the seizure of his vehicle on

the ground that the sand transported was not river sand.

3. It appears that a sample of the sand carried in the

petitioner’s vehicle was send for expert opinion to the Geologist,

who has sent a letter to the District Collector stating that the

sand carried in the petitioner’s vehicle is sand extracted from

weathered rock and can be included in M-Sand category.

Relying on the said letter, a copy of which is Ext.P6, the

petitioner seeks a direction to the respondents to unconditionally

release the vehicle to him.

4. The pleadings disclose that a certified copy of Ext.P4

judgment was received by the District Collector on 09.09.2009.

In terms of the directions in Ext.P4 judgment, the District

Collector has to pass final orders in this matter within three

months. The said period will expire on 08.12.2009, that is,

within another two weeks. In such circumstances, I dispose of

W.P.(C). No. 33241 OF 2009

3

this writ petition with a direction to the District Collector to take

note of the contents of Ext.P6 letter sent by the Geologist,

Thrissur while passing final orders in this matter. The District

Collector shall pass final orders within the time stipulated in

Ext.P4 judgment and shall after orders are passed, communicate

a copy thereof to the petitioner expeditiously. It will be open to

the petitioner to file a written submission before the District

Collector raising the contentions raised in this writ petition. The

District Collector shall consider the said contentions also while

passing orders in the matter.

(P.N.RAVINDRAN)
JUDGE

kkms/