High Court Kerala High Court

Ali Akbar K.K. vs The District Collector on 5 November, 2007

Kerala High Court
Ali Akbar K.K. vs The District Collector on 5 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32252 of 2007(M)


1. ALI AKBAR K.K., S/O MOIDEENKUTTY,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.P.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/11/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 32252 OF 2007 M
            = = = = = = = = = = = = = = = =

           Dated this the 5th November, 2007

                    J U D G M E N T

Ext. P4 is the order under challenge. Proceedings

were initiated against the petitioner’s vehicle

bearing registration No. KL-55A/1934 and that

culminated in Ext. P4 order of the District Collector.

2. From a reading of Ext. P4 it is evident that

the allegation was that there was an attempt to load

river sand, that on knowing that the police party are

arriving, the vehicle was sped away and that the

vehicle was intercepted later and proceedings were

initiated. The order does not say that there was

actual loading of river sand or transportation of the

same.

3. Despite this, petitioner has been found to have

violated Rule 29(8) of the Kerala Protection of River

W.P.(C) No. 32252OF 2007 -2-

Banks & Regulation of Removal of Sand Rules, 2002 and

on that finding, the value of the vehicle of Rs.

35,000/- is ordered to be realised and Rs.25,000/- is

imposed as fine. It is this order that is under

challenge.

4. The main contention raised by the petitioner is

that in the absence of actual transportation of river

sand, he could not have been levied the value or fine

in terms of the powers conferred on the District

Collector. It is also stated that Rule 29(8) which is

found to have been violated by the petitioner is

totally alien to the facts of the case.

5. I have gone through Ext. P4 order and I am

inclined to agree with the learned counsel for the

petitioner that all that is found is that there was an

attempt on the part of the vehicle for loading of river

sand. Rule 29(8) which is found to have been violated

by the petitioner only provides that those who purchase

river sand shall obtain a pass and keep the same and

shall not transport or keep the sand at any place,

without the said pass. On the allegations that have

raised against the petitioner this rule is not

W.P.(C) No. 32252OF 2007 -3-

attracted at all.

6. Even otherwise, in the absence of a finding

that there has been loading and transportation of

river sand, Rule 27 is totally inapplicable. In view

of this, Ext. P4 proceedings is totally unsustainable

and the said order is liable to be quashed and I do so.

Any deposit that is made by the petitioner shall

necessarily be released. The writ petition is

allowed.

ANTONY DOMINIC
JUDGE
jan/-