High Court Kerala High Court

Choorapilan Hamza vs The Divisional Forest Officer on 3 June, 2008

Kerala High Court
Choorapilan Hamza vs The Divisional Forest Officer on 3 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 110 of 2003(A)


1. CHOORAPILAN HAMZA
                      ...  Petitioner
2. THANDUPARAKKAL UMMER, S/O.ALAVI HAJI,

                        Vs



1. THE DIVISIONAL FOREST OFFICER,
                       ...       Respondent

2. RANGE OFFICER, FOREST RANGE OFFICE,

3. STATE OF KERALA, REPRESENTED BY CHIEF

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  :SPL.GOVT.PLEADER

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :03/06/2008

 O R D E R
                     HARUN-UL-RASHID,J
         ===========================
                   C.R.P.Nos.110 & 150 of 2003
         ==================-===========
                Dated this the 3rd day of June, 2008


                             ORDER

Both these revisions arises out of the common judgment in

CMA.Nos.50 and 51 of 1995 on the file of the District Judge,

Manjeri. The revision petitioners are the appellants in the

respective appeals. The first revision petitioner in

C.R.P.No.110/2003 is the present owner of the lorry bearing

registration No.KL-10-4644. The registered owner of the said

lorry is the second petitioner. The petitioner in

C.R.P.No.150/2003 is the registered owner of a Jeep bearing

registration No. KRM 1535. The facts of the case leading to the

confiscation order passed by the Divisional Forest Officer which

was confirmed in appeal by the District Judge is as follows:

2. In the early hours of 6.4.1994, the Forest Officials

seized the said lorry loaded with bamboo poles and the jeep

allegedly running as pilot vehicle for the said lorry. The Forest

Officials, after preparing the Mahazar and under the bonafide

belief that the vehicles are used of illicit transportation of

bamboo poles collected from the reserve forest, have taken the

C.R.P.Nos.110 & 150/2003
2

vehicles into custody by order dated 14.8.1995. The Divisional

Forest Officer, Nilambur, passed the order of confiscation of the

said vehicles.

3. The Mahazar shows that 1009 bamboo poles were

loaded in the lorry from the reserve forest. Apart from the driver

and cleaner of the lorry, a third person who is said to be the

Manager of Golden Star Enterprises was also travelling in that

lorry on the date of incident. It is an admitted fact that the

Golden Star Enterprises is the licensee of Gwalior Ryons and the

licensee for collection and transportation of bamboo poles from

forest depots to the depots of the Gwalior Ryons. Sri. Geroge

Mathew is one of the partners of the said firm, including him,

five persons were travelling in the jeep. The Forest Officials

recorded the statement of all the said persons stating that the

bamboo poles were collected from the Vellakatta IV coop and

was meant to be supplied to the Gwalior Ryons. In the statement

given by Sri.Geroge Mathew who is the partner of the company,

he conceded that the bamboo poles seized were collected by him

unauthorisedly from the reserve forest and that on previous

occasions he used to transport bamboo poles in such illicit

manner. From the available materials and on the basis of the

attended circumstances the findings entered by the Divisional

C.R.P.Nos.110 & 150/2003
3

Forest Officer confirmed by the District Judge that the transport

of bamboo poles is done illegally and without pass is a finding

validly made.

4. The next question to be considered is whether

confiscation of the vehicles made under Section 61 A is

sustainable under the law. Under Sub Section 2 Section 61 B of

the Kerala Forest Act 1961 no order of confiscating the vehicle

shall be made unless it was proved that the vehicle was used in

carrying the articles without the knowledge and connivance of

the owner himself or any of the person in charge of the vehicle

and that each of them had taken all reasonable and necessary

precautions against such use.

5. The person who hired the vehicle is the licensee of the

Gwalior Ryons. He had been transporting bamboo poles from

the forest depot to the depots of Gwalior Ryons. The driver of

the lorry had also occasion to transport bamboo poles from forest

depot to Gwalior Ryons. On some occasions, when the vehicle

was hired by the licensee, it has come out in evidence that the

manager of the company also accompanied with the driver and

cleaner of the lorry. The licensee of the Gwalior Ryons was a

passenger, along with his own people in the pilot jeep. When a

licensee requested the owner and driver to hire the lorry for

C.R.P.Nos.110 & 150/2003
4

transportation of bamboo poles to the Gwalior Ryons Company,

no prudent persons may entertain any doubt about the

transactions between the Forest Department and the Gwalior

Ryons Company. It is natural that if offer comes to a lorry owner

or driver to transport bamboo poles from forest to Gwalior

Ryons, naturally they think that the transportation is intended to

be done legally. On going through the evidence, I have also

found that there is no other attendant circumstances to doubt

the events that led to the transportation of bamboo poles. The

authorised officer also failed to prove the attendant

circumstances, pointing out the conduct of the lorry owner or

driver conniving with the licensee for the illicit transportation.

The circumstances under which the vehicle was transported

cannot be presumed that the vehicle was intended to be used for

illegal transporting of bamboo poles and there is no evidence to

show that this was done with the knowledge or connivance of the

owner or driver of the vehicle. The circumstance in this case

shows that no further necessary precautions against illegal use is

necessary. The District Judge has relied on the so called

statement of the driver that, on previous occasions also illicit

transportations were made and that the drivers of the vehicles

was aware of that. This statement is wrongly stated in the

C.R.P.Nos.110 & 150/2003
5

judgment. I have asked the Government Pleader to read the

entire statement. In fact, the records will show that what the

driver stated is that he had occasion to transport the bamboo

poles at the instance of the same licensee and there was no

occasion for him to doubt the genuineness of the transportation.

6. It is not necessary in all cases that the Officer should

confiscate the vehicle under Section 61A of the Act. In this case,

we find that even though allegations are made against the driver

of the lorry and jeep, it is very difficult to believe unless more

convincing evidence was there to conclude that the driver knew

that the trip was undertaken for committing offence. If a person

hires a vehicle, the driver may not be able to know the intention

of the person and if the driver carries such person, it cannot be

said that he connived with him to commit the offence. One

cannot readily infer that the driver was also aware unless there

are other circumstances to show that the driver was involved in

the offence. Such evidence is lacking. I follow the view taken by

the Division Bench in the case reported in D.F.O v. Krishnan

Nair (2002(1) KLJ 657).

7. In the light of the facts and circumstances discussed

above, this Court is of the view that the confiscation of bamboo

poles is validly made, at the same time, confiscation of the

C.R.P.Nos.110 & 150/2003
6

vehicles namely, the lorry and jeep, and the resultant order is

not legal and valid. In the result, I set aside the order passed by

the Divisional Forest Officer, Nilambur dated 14.8.1995 and the

judgment of the District Judge, Manjeri, in C.M.A.Nos.50 and 51

of 1995. It is submitted by the counsel for the revision petitioner

that during the pendency of the proceedings, the vehicles were

released on the basis of the bank guarantee and solvency

certificate before the Magistrate Court, Manjeri. The Judicial

First Class Magistrate Court, Manjeri is directed to return the

bank guarantee produced in this case and D.F.O to return the

solvency certificate.

The civil revision petitions are allowed.

HARUN-UL-RASHID, JUDGE

dvs