High Court Kerala High Court

K.K.Shakunthala vs District Collector on 25 July, 2008

Kerala High Court
K.K.Shakunthala vs District Collector on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14297 of 2006(B)


1. K.K.SHAKUNTHALA,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. SUB COLLECTOR,

                For Petitioner  :SRI.K.J.MOHAMMED ANZAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/07/2008

 O R D E R
                           KURIAN JOSEPH, J.
                 ----------------------------------------------
                      W.P.(C No.14297 of 2006
                 ----------------------------------------------
                        Dated 25th July, 2008.
                             J U D G M E N T

Ext.P1 order passed by the District Collector is under

challenge. 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 a 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 the matter after affording an opportunity for hearing to the

petitioner, within four months from the date of production of a copy of

the judgment by the petitioner.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.14297 of 2006

———————————————-

J U D G M E N T

Dated 25th July, 2008.