IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32143 of 2006(B)
1. C.LUKOSE PANICKER, AGED 47 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR, KOLLAM.
3. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.C.RAJENDRAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :10/11/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.32143 of 2006
----------------------------------------------
Dated 10th November, 2008.
J U D G M E N T
The issue pertains to the proceedings initiated by the
District Collector in the matter of alleged unauthorised transportation
of river sand. It is seen that the District Collector has imposed fine on
the petitioner. In view of the bench decision of this court in Sanjayan
v. Tahsildar (2007(4) KLT 597), the District Collector cannot impose a
fine on the owner of a vehicle, under the provisions of the Protection of
River Banks and Regulation of Removal of Sand Act, 2001(Kerala). The
District Collector is authorised only to confiscate the vehicle . The
power of imposition of fine rests only with the court. Of course, the
District Collector is also authorised to compound the offence. But the
question of compounding arises only if the parties are willing to
compound the offence. Accordingly, the impugned order is quashed.
There will be a direction to the District Collector to pass fresh orders in
accordance with law in the matter after affording an opportunity for
hearing to the petitioner, within four months from the date of
receipt/production of a copy of the judgment.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.32143 of 2006
———————————————-
J U D G M E N T
Dated 10th November, 2008.