High Court Kerala High Court

Ali Akbar vs The District Collector on 8 September, 2009

Kerala High Court
Ali Akbar vs The District Collector on 8 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25357 of 2009(L)


1. ALI AKBAR, AGED 33 YEARS, S/O.MOIDEEN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, MALAPPURAM.
                       ...       Respondent

2. THE STATE OF KERALA,

3. THE SUB INSPECTOR OF POLICE, POTHUKALLU.

4. REFEEQUE,S/O.MOIDEEN,

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  : No Appearance

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

 Dated :08/09/2009

 O R D E R
                            P.N.RAVINDRAN, J.
                   -----------------------------
                      W.P(C) No. 25357 of 2009-L
                  ------------------------------
              Dated this the 8th day of September, 2009.

                             J U D G M E N T

Heard Sri.P.Shamsudin, the learned counsel appearing for the

petitioner and Sri.P.Narayanan, the learned Government Pleader

appearing for respondents 1 to 3. In the nature of the order that I

propose to pass, it is not necessary to issue notice to or hear the fourth

respondent.

2. The petitioner is the registered owner of a tractor bearing

registration No.KL-10B-392. The petitioner states that his brother, the

fourth respondent unauthorizedly used the said vehicle and transported

river sand without his consent and knowledge and that in the course of

such transportation, the tractor was seized by the third respondent Sub

Inspector of Police. He submits that from 20.8.2009 onwards the vehicle

is in the custody of the third respondent and that though nearly three

weeks have been passed after his vehicle was seized, the District

Collector to whom the matter has been reported, has not passed orders

in the matter. In this writ petition, the petitioner inter alia seeks a

direction to the respondents to release the vehicle to him.

3. The pleadings disclose that without moving the District

Collector who is the competent authority to pass orders under the Kerala

Protection of River Banks and Regulation of Removal of Sand Act, 2001,

the petitioner has straight away approached this Court seeking release of

W.P(C) No. 25357 of 2009-L : 2 :

the vehicle seized by the third respondent. 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 my opinion, in

view of the authoritative pronouncement of this Court in Subramanian V.

State of Kerala (Supra) the remedy of the petitioner lies in moving the

District Collector.

I accordingly dispose of this writ petition with a direction that in the

event of the petitioner moving the District Collector, Malappuram seeking

interim custody of the tractor bearing registration No.KL-10B/392, the

District Collector shall consider the same and pass orders thereon with

notice to the petitioner and the fourth respondent within two weeks from

the date on which the petitioner moves the District Collector for interim

custody. The District Collector shall also pass final orders in the

proceedings initiated under the Kerala Protection of River Banks and

Regulation of Removal of Sand Act, 2001 within four months from today,

after affording the petitioner and the fourth respondent a reasonable

opportunity of being heard.

Sd/-


                                      P.N.RAVINDRAN
                                             JUDGE
              //True Copy//
ab                                           PA to Judge