High Court Kerala High Court

A.Ganesh vs The State Of Kerala on 29 January, 2008

Kerala High Court
A.Ganesh vs The State Of Kerala on 29 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3112 of 2008(U)


1. A.GANESH, AGED 40 YEARS, S/O.AMBI,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE DEPUTY COLLECTOR (L.R), COLLECTORATE

                For Petitioner  :SRI.T.RAJASEKHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/01/2008

 O R D E R
                                  ANTONY DOMINIC, J.



                       = = = = = = = = = = = = = = = =

                             W.P.(C) No. 3112 OF 2008 U

                       = = = = = = = = = = = = = = = =



                        Dated this the   29 th January, 2008



                                     J U D G M E N T

The challenge in this writ petition is against Ext. P4. In this

case, a lorry bearing registration No. KEV 5972 was proceeded

against on the allegation that it was engaged in the unauthorised

transportation of river sand. According to the petitioner, the sand

in question was brought from Tamil Nadu and Ext. P1 is said to be

the entry pass at the check post. It is stated that after detaining the

lorry, the petitioner was not served any mahazar or notice of

hearing, but however, was served with Ext. P4. a laconic order

requiring the petitoiner to pay a fine of Rs.45,000/- to release the

vehicle. It is challenging Ext. P4 order, this writ petition has been

filed.

2. The case was adjourned at the request of the learned Govt.

Pleader to obtain instructions in the matter. It is fairly conceded

W.P.(C) No. 3112 OF 2008 -2-

before me that the petitioner was not heard and that the District

Collector has not passed even a speaking order as contemplated in

Rule 27 of the Protection of River Banks and Regulation of Removal

of Sand Rules, 2002. According to the learned Govt. Pleader, based

on an endorsement made by the District Collector on the file, Ext.

P4 communication has been issued.

3. In terms of Rule 27 of the Rules mentioned above, it is for

the District Collector to hear the parties and then decide on the guilt

or otherwise of the petitioner. This necessarily is a quasi-judicial

exercise of power and cannot be done by a mere endorsement on

the file and that too without issuing notice to the affected parties.

He is expected to hear the parties and pass a reasoned order.

Since this requirement has not been complied with, Ext. P4 cannot

be sustained and it is accordingly quashed.

4. It is directed that the 2nd respondent shall issue notice to

the petitioner, hear him and pass a fresh reasoned order in the

matter. This shall be done as expeditiously as possible, at any rate

within 10 days of production of a copy of this judgment. In the

meantime, if the petitioner so desires, he may furnish adequate

security, such as property security and seek release of the vehicle

W.P.(C) No. 3112 OF 2008 -3-

pending finalisation of the proceedings.

Writ petition is disposed of as above.

ANTONY DOMINIC

JUDGE

jan/-