High Court Kerala High Court

Jossy Francis vs The District Collector on 24 June, 2009

Kerala High Court
Jossy Francis vs The District Collector on 24 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17737 of 2004(J)


1. JOSSY FRANCIS, S/O. M.J.FRANCIS
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, KOTTAYAM.
                       ...       Respondent

                For Petitioner  :SRI.JOBI JOSE KONDODY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :24/06/2009

 O R D E R
                         V.K.MOHANAN, J.
               ---------------------------------------------
                 W.P(C).No.17737 of 2004 - J
               ---------------------------------------------
              Dated this the 24th day of June, 2009

                          J U D G M E N T

Challenging Ext.P6 order issued by the respondent

in exercise of his powers under Rule 27(3) of the Protection of

River Banks and Regulation of Removal of Sand Rules,2002

(for short ‘the Rules’) against the vehicle bearing Registration

No.KL8/F-2502, petitioner- the registered owner of the said

vehicle has preferred this writ petition.

2. The case of the petitioner is that the petitioner was

transporting sand from a mine belonging to one Sri.Simon

Abraham at Challarkovil with valid ‘P’ Form Pass issued from

the Mining and Geology Department for transportation of

sand. Ext.P2 is the said pass. According to the petitioner,

though Ext.P2 was shown to the Sub Inspector of Police, the

vehicle was taken into custody and the vehicle was released

subsequently only on the basis of the order of this Court as

per Ext.P3. It is also the case of the petitioner that the said

vehicle was again seized by the Circle Inspector of Police,

Manimala on a false allegation, in spite of the fact that he had

‘P Form’ pass dated 4.9.2003. In the second time also, the

WP(C) NO.17737 of 2004

:-2-:

petitioner had approached this Court for interim custody of the

vehicle which was granted by this Court as per Ext.P5 judgment.

It is the further case of the petitioner that while the vehicle was

being operated on the strength of Exts.P4 and P5, the petitioner

received Ext.P6 order of final adjudication presumably issued in

terms of Ext.P5 judgment. It is the specific case of the petitioner

that Ext.P6 is not a speaking order. It is also the case of the

petitioner that the respondent has no authority to impose fine.

Thus, the petitioner challenges Ext.P6 order issued by the

respondent who is the authority under the provisions of the

Protection of River Banks and Regulation of Removal of Sand

Act,2001 and Rules, 2002.

3. I have heard learned counsel appearing for the

petitioner as well as learned Government Pleader.

4. Counsel for the petitioner submits that Ext.P6 is not a

speaking order though the order was issued in exercise of the

quasi judicial powers of the respondent-District Collector in terms

of Rule 27(3) of the Rules. It is pointed out by the learned

counsel that the materials produced by the petitioner are not seen

considered in the impugned order. Therefore, according to the

learned counsel, Ext.P6 is liable to be set aside on the above

WP(C) NO.17737 of 2004

:-3-:

sole ground. On the strength of the judgment of this Court in

Sanjayan v. Tahsildar (2007(4) KLT 597), the learned counsel

submits that as per the provisions of the above Act or Rules, the

authority concerned is not authorised to impose fine, other than

levying the value of the vehicle and the confiscation of the

vehicle. While considering the batch of cases, this Court has

held that in view of the Bench decision of this Court cited supra

(2007(4) KLT 597), the District Collector cannot impose fine on

the owner of the vehicle under the provisions of the Protection of

River Banks and Regulation of Removal of Sand Act, 2001

(Kerala). It was further held that the District Collector is

authorised only to confiscate the vehicle and the power of

imposition of fine rests only with the court. In the light of the

above decision, the fine awarded against the petitioner as per

Ext.P6 order is liable to be set aside. I do so accordingly.

5. Further, going by Ext.P6 order, there is nothing to infer

that the respondent has applied his mind and came into a

conclusion against the petitioner after considering the case of the

petitioner and the materials produced. Though I have repeatedly

perused Ext.P6, nothing is seen other than the statement

regarding the seizure of the vehicle on two occasions and its

WP(C) NO.17737 of 2004

:-4-:

release as interim arrangement. In the order, no reference was

made to the contentions raised by the petitioner and how it was

dealt with. There is no reference to the materials and evidence

produced by the petitioner in support of his objection. If actually

the petitioner has not produced any evidence or materials, there

should be an observation even to that effect. Therefore, it cannot

be said that Ext.P6 is a speaking order. This Court in paragraph

55 of the decision reported in Subramanian v. State of Kerala

(2009(1) KLT 77) had held as follows:-

“55. R.27(3) enables a vehicle to be
returned to the person, if the owner of the
vehicle or possessor remits an amount equal to
the price fixed by the District Collector. The
determination of the price of the vehicle is
contemplated under R.28(1) of the Rules. But,
this, the District Collector does after
considering the objections filed within 7 days
of the seizure of the vehicle under R.27. In
other words, an objection by the owner or
possessor of the vehicle with regard to the
seizure as such or with regard to the
infraction of the procedure under R.27(2) is to
be considered by the District Collector,who is
obliged to do so, exercising a quasi judicial
power. The question of sale of the vehicle,
which is what a confiscation contemplates is
resorted to only when there is a default in
payment of the amount in spite of an

WP(C) NO.17737 of 2004

:-5-:

opportunity granted under R.27(3) of the
Rules. It is in the above background, that I
have considered the orders impugned in these
Writ Petitions and I am satisfied that these
orders are not the products of a quasi judicial
exercise of power by an officer of the rank of
a District Collector.”

From the above, it is mandatory on the part of the respondent

being the authority exercising powers under Rule 27(3) of the

Rules to pass a speaking order referring to the objection raised

by the parties and also referring to the materials on record.

Therefore, Ext.P6 cannot be approved as legally or factually valid

and sustainable. Hence, Ext.P6 is set aside and the matter is

remanded back to the respondent for fresh consideration after

giving an effective opportunity of being heard to the petitioner and

with liberty to adduce evidence or materials, if so required. The

respondent is directed to dispose of the matter as early as

possible, at any rate within three months from the date of receipt

of a copy of this judgment, which will be produced by the

petitioner within one month from today.

6. Learned Government Pleader, on the strength of the

direction contained in the decision cited above, submits that a

direction may be given to the petitioner not to use the vehicle for

WP(C) NO.17737 of 2004

:-6-:

transporting sand. As the time fixed for concluding the enquiry is

three months, I am not inclined to impose such condition. But, it

is made clear that the authorities concerned are free to seize the

vehicle if the same is misused for transporting sand without

proper authority or involved in any similar case.

The writ petition is disposed of as above.

V.K.Mohanan,
Judge

MBS/

WP(C) NO.17737 of 2004

:-7-:

V.K.MOHANAN, J.

——————————————–

O.P.NO. OF 200

——————————————–

J U D G M E N T

DATED: -6-2009

WP(C) NO.17737 of 2004

:-8-: