High Court Kerala High Court

Basheer vs The District Collector on 20 November, 2007

Kerala High Court
Basheer vs The District Collector on 20 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31674 of 2007(U)


1. BASHEER, S/O DAVOOD,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/11/2007

 O R D E R
                      ANTONY DOMINIC, J.
                    ===============
                W.P.(C) NO. 31674 OF 2007 U
               =====================

          Dated this the 20th day of November, 2007


                         J U D G M E N T

Ext.P1 order of the respondent is under challenge.

2. The proceedings were initiated against the petitioner

following the seizure of his vehicle on the allegation that it was

engaged in unauthorised transportation of river sand. By the

impugned order, petitioner is ordered to remit Rs.2,50,000/- as

being the value of the vehicle and a fine of Rs.25,000/- towards

the River Management Fund for release of the vehicle.

3. The finding in Ext.P1 on the basis of which the

petitioner has been penalised is as follows:

In view of the contentions raised, I had called for the files

and the seizure mahazar dated 26/5/07 has been perused. What

WPC No.31674/07
: 2 :

is stated in the seizure mahazar is as follows:

A comparison of what is stated in the impugned order and

what is stated in the seizure mahazar shows that they are

materially different. If that be so, Ext.P1 discloses non

application of mind by the respondent.

4. That apart, it is the petitioner’s specific contention that

copy of the seizure mahazar was not given to him although it is

mandatory in terms of the provisions of the Act. This also is a

matter for the respondent to consider. In view of the

contradiction in what is stated in the impugned order and what is

stated in the seizure mahazar, I quash Ext.P1 order and remit the

matter back to the respondent to reconsider the same with

notice to the petitioner. If seizure mahazar has not been served

on the petitioner, that shall also be arranged to be served.

WPC No.31674/07
: 3 :

Thereafter petitioner shall be given notice and an opportunity of

hearing before final orders are passed.

5. In the meantime, it will be open to the petitioner to

make an application to the respondent for interim custody, in

which case, the respondent shall consider the same, subject to

imposition of appropriate conditions.

6. Final orders shall be passed, as expeditiously as

possible, at any rate, within two weeks of receipt of a copy of this

judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp