High Court Kerala High Court

Abdul Rasheed P vs The District Collector on 17 December, 2009

Kerala High Court
Abdul Rasheed P vs The District Collector on 17 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36591 of 2009(T)


1. ABDUL RASHEED P
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR
                       ...       Respondent

3. SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.ESM.KABEER

                For Respondent  : No Appearance

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

 Dated :17/12/2009

 O R D E R
                      P.N.RAVINDRAN, J.
               -------------------------------------
                W.P.(C) No. 36591 OF 2009 - T
               -------------------------------------
         Dated this the 17th day of December, 2009

                        J U D G M E N T

Heard Sri. E.S.M.Kabeer, the learned counsel appearing for

the petitioner and Sri.P.N.Santhosh, the learned Government

Pleader appearing for the respondents.

2. The petitioner is the registered owner of a goods vehicle

bearing registration No.KL/53-4745. The said vehicle was seized

by the second respondent on 12.12.2009 on the allegation that it

was used to transport river sand without a valid pass. A report

was thereafter submitted to the District Collector, Malappuram.

The petitioner thereupon moved the District Collector by filing

Ext.P2 application dated 14.12.2009 seeking interim custody of

his vehicle. The grievance voiced by the petitioner is that, till

date, orders have not been passed thereon. In this writ petition,

the petitioner seeks a writ in the nature of mandamus

commanding the first respondent to consider Ext.P2 application

and pass orders thereon granting interim custody of the vehicle

to him expeditiously.

WP ) No.36591/2009 2

3. A learned single Judge of this Court has in Subramanian

v. State of Kerala (2009 (1) KLT 77) while upholding the

constitutional validity of the Kerala Protection of River Banks and

Regulation of Removal of Sand Act, 2001, held that the District

Collector has the power to direct release of any vehicle which is

seized and produced before him, by way of interim custody. In

such circumstances, I dispose of this writ petition with the

following directions:

(i) The District Collector, Malappuram, shall, within 7 days

from the date on which the petitioner produces a certified copy of

this judgment before him, issue orders granting interim custody

of the vehicle to the petitioner on such terms and conditions as

he may deem fit to impose. If the vehicle is already involved in

the commission of a similar offence or offences, it will be open to

the District Collector to decline to release the vehicle by way of

interim custody. If likewise, after interim custody is given, the

vehicle is involved in a similar offence, it will be open to the

District Collector to order immediate seizure of the vehicle

notwithstanding the fact that interim custody is given pursuant to

this order.

W.P. ) No. 36591/2009 3

(ii) The District Collector, Malappuram, shall pass final

orders in the proceedings initiated by him within two months

from the date on which the petitioner produces a certified copy of

this judgment, after notice to and affording the petitioner, a

reasonable opportunity of being heard. The District Collector shall

after final orders are passed, communicate a copy thereof to the

petitioner expeditiously. The contentions of the petitioner on the

merits are kept open.

P.N.RAVINDRAN
Judge

vaa