High Court Kerala High Court

K.Pushparajan vs Feroke Grama Panchayath on 9 June, 2009

Kerala High Court
K.Pushparajan vs Feroke Grama Panchayath on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15287 of 2009(E)


1. K.PUSHPARAJAN, KURIYODATH HOUSE,
                      ...  Petitioner

                        Vs



1. FEROKE GRAMA PANCHAYATH, FEROKE,
                       ...       Respondent

2. THE ASSISTANT TAHSILDAR, TALUK OFFICE,

3. THE DISTRICT COLLECTOR, COLLECTORATE,

                For Petitioner  :SRI.P.P.JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :09/06/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No. 15287 of 2009
                      --------------------------
                Dated this the 9th June,2009

                        J U D G M E N T

The vehicle bearing Reg. No.KL-5E 3321 belonging

to petitioner was allegedly seized for infraction of the

provisions of the Kerala Protection of River Banks

(Protection and Regulation of removal of sand) Act, 2002.

He has approached the District Collector, the 3rd

respondent for release of the vehicle and is aggrieved

by the non-consideration of his request as such.

2. The nature of the power exercised by the

District Collector and the para meters within which such

power is to be exercised have been dealt with by a Bench

of this Court in Sanjayan Vs.Tahasildar [2007 (4) KLT

597). Principles have been reiterated in Subramanian

Vs. State of Kerala [2009 (1) KLT 77).

3. In Subramanian’s case, this Court observed

that the power exercised by the District Collector is

under Section 23 of the Kerala Protection of River Banks

W.P ( C) No. 15287 of 2009
2

(Protection and Regulation of removal of sand) Act, 2002.

It is also, therefore, quasi judicial in character. Reasons

will have to be given by the District Collector while

passing orders under Section 23 of the Kerala Protection

of River Banks (Protection and Regulation of removal of

sand) Act, 2002 r/w Rules 27 and 28 of Kerala Protection of

River Banks and Regulation of Removal of Sand Rules

2002. If there is a contention that the transportation of

sand was supported by a pass issued by the competent

local authority, that has to be referred. The materials

which are placed before the District Collector by the

subordinate officials shall also be looked into. This has

been indicated in Subramanian’s case. If motion is made

by the owner of the vehicle for release of the vehicle on

interim custody, it will be subject to the conditions

mentioned in paragraph 58 of the said judgment. The

District Collector may pass orders on such applications on

interim custody. (The scope of the directions contained in

Subramanian’s case have later been dealt with in WPC

No.14319/2009. Appropriate clarifications have been

W.P ( C) No. 15287 of 2009
3

issued in the latter judgment). Further conditions can be

imposed in the course of release of the vehicle as indicated

by this Court in Shoukathali Vs. Tahasildar [2009 (1) KLT

640].

4. Keeping in mind the observations made in the

judgments in Shoukathali’s case and Subramanian’s case

and other judgment which have been referred to, the 3rd

respondent shall pass final orders in the matter of

confiscation/release of the vehicle in question after

conducting an appropriate enquiry as early as possible, at

any rate within three months from the date of receipt of a

copy of this judgment.

5. In the meanwhile, if motion is made by the

petitioner for interim custody of the vehicle bearing

Reg.No. KL-5E 3321, then orders shall be passed by the

District Collector on the application for interim custody of

the vehicle, within four weeks from the date of receipt of a

copy of this judgment in the light of the observations

contained in Shoukathali Vs. Tahasildar [2009 (1) KLT 640,

Subramanian Vs. State of Kerala [2009 (1) KLT 77) and the

W.P ( C) No. 15287 of 2009
4

judgment in WPC No.14319 of 2009.

The writ petition is disposed of as above. The

petitioner shall produce copies of the judgment in

Subramanian, Shoukathali and W.P (C) No.14319 of 2009

along with the certified copy of this judgment before the

3rd respondent, for compliance.

(V.GIRI,JUDGE)
ma

W.P ( C) No. 15287 of 2009
5

W.P ( C) No. 15287 of 2009
6

(V.GIRI,JUDGE)
ma

W.P ( C) No. 15287 of 2009
7

W.P ( C) No. 15287 of 2009
8