High Court Kerala High Court

Ajith vs District Collector on 15 December, 2009

Kerala High Court
Ajith vs District Collector on 15 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32242 of 2009(A)


1. AJITH, S/O.VIJAYAN, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, THRISSUR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

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

 Dated :15/12/2009

 O R D E R

P.N.RAVINDRAN,J.

—————————————-
W.P.(C) No. 32242 of 2009 – A

—————————————-
Dated 15th December, 2009

Judgment

Heard Sri.Rajit, the learned counsel appearing for the

petitioner and Sri.P.Narayanan, the learned Government

Pleader for the respondents.

2. The petitioner is the registered owner of a goods

vehicle bearing registration No.KL/55A-5640. The said vehicle

was seized by the second respondent on 17.5.2009 on the

allegation that it was used to transport river sand without a

valid pass. A report was thereupon submitted to the District

Collector, Thrissur who initiated proceedings under the Kerala

Protection of River Banks and Regulation of Removal of Sand

Act, 2001 and the Rules framed thereunder. The District

Collector thereafter heard the petitioner and passed Ext.P3

order dated 25.9.2009 ordering confiscation of the petitioner’s

vehicle. The District Collector however permitted the petitoiner

to avoid confiscation by paying the sum of Rs.7,25,000/- fixed

as the value of the vehicle by the Joint Regional Transport

Officer. Ext.P3 is under challenge in this writ petition.

W.P.(C) No.32242/2009 2

3. The petitioner contends that the sand transported in

his vehicle was sand purchased from the State of Tamilnadu

and that it was accompanied by a valid pass. He contends that

the said pass was seized by the second respondent but, not

forwarded to the District Collector. He also contends that the

District Collector has not adverted to the various grounds

raised by him at the time of hearing. The petitioner has a

further contention that his vehicle can be confiscated only if he

is successfully prosecuted under section 20 of the Act.

Reliance is placed on the decision of a learned single Judge of

this Court in Ahammedkutty v. State of Kerala (2008 (1)

KLT 1068) in support of the said contention.

4. Pursuant to the directions issued by this Court, the

files leading to Ext.P3 were produced by the learned

Government Pleader. The file disclose that the petitioner had

submitted an application dated 28.5.2009 before the District

Collector, Thrissur wherein he had stated that the sand

transported in his vehicle was the sand brought in another

vehicle which could not ply along the road where his vehicle

was plying. He had also stated therein that he had applied for

permission to transport sand, that the District Collector had

W.P.(C) No.32242/2009 3

informed him that it is enough if he produces the pass issued

from the State of Tamilnadu in the Police Station enroute and

that based on the said advise he had obtained the permission

of the Sub Inspector of Police, Vadanappally. In the said

representation, the petitioner had no case that the pass which

accompanied the sand transported in his vehicle was taken into

custody by the Sub Inspector of Police and destroyed. Later,

the petitioner filed another representation dated 25.6.2009

wherein also he had no such case. In the said representation

also his case was that the sand transported in his vehicle was

sand brought from the State of Tamilnadu. In the

representation dated 4.6.2009 also, the petitioner had no case

that the sand transported in his vehicle was covered by a valid

pass and that it was seized and destroyed by the Police

officers. The files disclose that the District Collector has in

Ext.P3 held that though the petitioner had contended before

him that sand transported in his vehicle was sand purchased

and brought from the State of Tamilnadu, the petitioner has not

been able to substantiate the said contention by producing any

document in support of the said plea. Though the learned

counsel appearing for the petitioner contends with reference to

W.P.(C) No.32242/2009 4

Ext.P2 delivery note that the sand transported in his vehicle

was covered by that delivery note, the learned counsel fairly

conceded that the delivery note will not prove that the

petitioner’s vehicle had crossed the border checkpost on its

way from the State of Tamilnadu to Vadanappally. Apart from

relying on Ext.P2, the petitioner had not produced any material

even to indicate that his vehicle was used to transport river

sand brought from the State of Tamilnadu to the State of

Kerala. In the absence of any cogent material to substantiate

the petitioner’s contention that the sand transported in his

vehicle was sand purchased from the State of Tamilnadu, the

finding in Ext.P3 that the petitioner was illegally transporting

river sand cannot be said to be any way vitiated. I therefore

find no ground to interfere with the finding in Ext.P3 that the

petitioner’s vehicle was used to transport river sand in violation

of the law.

5. The learned counsel appearing for the petitioner lastly

contended that the value fixed by the District Collector for his

vehicle is exorbitant. Ext.P1 Certificate of Registration disclose

that the petitioner obtained delivery of the vehicle on 6.7.2005.

The petitioner’s vehicle is only less than four years old. As the

W.P.(C) No.32242/2009 5

registered owner he should have been in possession of the

invoice issued by the dealer which will show the price at which

it was sold to the petitioner. The petitioner has no case that he

is not possession of the invoice issued by the dealer who sold

the vehicle to him. The best evidence to show the value of the

vehicle would have been the invoice issued by the dealer to the

petitioner. Apart from merely contending that the value fixed

by the District Collector for the vehicle is exorbitant, the

petitioner has not produced any material to show the invoice

value or the depreciated value of the vehicle. In such

circumstances, I am not persuaded to hold that the value fixed

by the District Collector for the vehicle, is exorbitant.

For the reasons stated above, I hold that there is no merit

in the writ petition. The writ petition fails and is accordingly

dismissed.

P.N.RAVINDRAN
Judge

vaa