High Court Kerala High Court

Abdul Rahman vs The District Collector on 12 August, 2009

Kerala High Court
Abdul Rahman vs The District Collector on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21951 of 2009(L)


1. ABDUL RAHMAN, S/O.AVARANKUTTI,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, THRISSUR.
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/08/2009

 O R D E R
                           V.GIRI, J
                         -------------------
                     W.P.(C).21951/2009
                        --------------------
          Dated this the 12th day of August, 2009

                         JUDGMENT

The petitioner claims to be the registered owner of a

vehicle bearing registration No.KL-11-E-3459, which was

allegedly seized for infraction of the provisions of the Kerala

Protection of River Banks and Regulation of Removal of

sand Act, 2001. He has approached the District Collector,

the 1st respondent for release of the vehicle and is

aggrieved by the non-consideration of the request.

2. The nature of the power exercised by the District

Collector and the para meters within which such power is to

be exercised have been dealt with by a Bench of this Court

in Sanjayan Vs.Tahasildar [2007 (4) KLT 597].

Principles have been reiterated in Subramanian Vs. State

of Kerala [2009 (1) KLT 77).

3. In Subramanian’s case, this Court observed that the

power exercised by the District Collector is under Section

23 of the Kerala Protection of River Banks (Protection and

Regulation of removal of sand) Act, 2002. It is also,

W.P.(C).21951/2009
2

therefore, quasi judicial in character. Reasons will have to

be given by the District Collector while passing orders

under Section 23 of the Kerala Protection of River Banks

(Protection and Regulation of removal of sand) Act, 2002

r/w Rules 27 and 28 of Kerala Protection of River Banks

and Regulation of Removal of Sand Rules 2002. If there is

a contention that the transportation of sand was supported

by a pass issued by the competent local authority, that has

to be referred. The materials which are placed before the

District Collector by the subordinate officials shall also be

looked into. This has been indicated in Subramanian’s

case. If motion is made by the owners of the vehicle for

release of the vehicle on interim custody, it will be subject

to the conditions mentioned in paragraph 58 of the said

judgment. The District Collector may pass orders on such

applications for interim custody. (The scope of the

directions contained in Subramanian’s case have later

been dealt with in Sareesh v. District Collector (2009

(2) KLT 906). Appropriate clarifications have been

issued in the latter judgment). Further conditions can be

imposed in the course of release of the vehicle as indicated

W.P.(C).21951/2009
3

by this Court in Shoukathali Vs. Tahasildar [2009 (1)

KLT 640].

4. Keeping in mind the observations made in the

judgments in Shoukathali’s case and Subramanian’s case

and other judgment which have been referred to, the 1st

respondent shall pass final orders in the matter of

confiscation/release of the vehicle in question after

conducting an appropriate enquiry as early as possible, at

any rate within three months from the date of receipt of a

copy of this judgment.

5. In the meanwhile, if motion is made by the petitioner

for interim custody of the vehicle, then orders shall be

passed by the District Collector on the application for

interim custody of the vehicle, after notice to the registered

owner of the vehicle and after hearing him as well, within

three weeks from the date of receipt of a copy of this

judgment in the light of the observations contained in

Shoukathali Vs. Tahasildar [2009 (1) KLT 640,

Subramanian Vs. State of Kerala [2009 (1) KLT 77)

W.P.(C).21951/2009
4

and Sareesh v. District Collector (2009 (2) KLT

906).

6. I make it clear that I have not considered the

petitioner’s contentions on merits. It is upto the District

Collector to consider whether the vehicle is to be released

on interim custody or not. It is also upto the District

Collector to consider, in accordance with law, the question

as to whether the vehicle in question has been used in a

manner as to contravene the provisions of the Act and the

Rules framed thereunder and as to whether the vehicle is

liable for confiscation and pass final orders on that basis.

The writ petition is disposed of as above. The

petitioner shall produce copies of the judgment in

Subramanian, Shoukathali and Sareesh along with the

certified copy of this judgment before the 1st respondent, for

compliance.

V.GIRI,
Judge

mrcs