High Court Kerala High Court

K. Thajudeen vs The Authorised Officer And … on 7 December, 2007

Kerala High Court
K. Thajudeen vs The Authorised Officer And … on 7 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 740 of 2005()


1. K. THAJUDEEN, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. THE AUTHORISED OFFICER AND DIVISIONAL
                       ...       Respondent

2. FOREST RANGE OFFICER, KASARAGOD.

3. STATE, REPRESENTED BY GOVERNMENT

                For Petitioner  :SRI.C.KHALID

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :07/12/2007

 O R D E R
                              K.T.SANKARAN, J.
                      --------------------------------------------
                          C.R.P. NO. 740 OF 2005
                      --------------------------------------------
                Dated this the 7th day of December, 2007

                                   O R D E R

The petitioner is the registered owner of mini lorry, bearing

Registration No.KL-7/G-3639. The petitioner challenges the judgment

dated 31.3.2005 in C.M.A.No.32 of 1999, on the file of the District Court,

Kasaragod, by which the Appellate Court confirmed the order of the

Authorised Officer under the Kerala Forest Act confiscating the vehicle

and the teak logs transported in the said vehicle, under Section 61A of the

Kerala Forest Act (hereinafter referred to as ‘the Act’).

2. In the night of 16.7.1997, the Sub Inspector of Police, Adhur,

seized the mini lorry mentioned above on finding that the vehicle was

being used for transporting two wooden logs (teak), which is a forest

produce. There was no document authorising transport of the teak logs.

After seizing the vehicle, the Sub Inspector of Police hand over the vehicle

to the forest officials and a report was also submitted. The vehicle was

produced before the Divisional Forest Officer, Kannur, who was the

Authorised Officer under Section 61A of the Act. An enquiry was

conducted by the Range Officer and a report was submitted to the

Authorised Officer.

3. The owner of the vehicle got possession of the vehicle as per

C.R.P.NO. 740 OF 2005

:: 2 ::

the order passed by this Court in O.P.No.7972 of 1998, on furnishing

bank guarantee. Proceedings were initiated by the Authorised Officer

under Section 61A of the Act. Notice was issued to the petitioner, the

driver of the vehicle and the other persons involved in the illegal transport

of the forest produce. On receipt of the notice, the petitioner submitted an

application for release of the vehicle.

4. The Authorised Officer considered the statements of the driver

and other persons who were involved in the offending act, the report

submitted by the forest officials and other facts and circumstances and it

was held that the vehicle was liable to be confiscated under Section 61A

of the Act. It was found by the Authorised Officer that illegal

transportation of forest produce was established in the case. It was also

found that the case put forward by the owner of the vehicle that he was

unaware of the illegal transportation of timber, is unbelievable and against

truth. The Authorised Officer took note of the fact that the owner of the

vehicle had not taken any action against the driver of the vehicle for

unauthorised use of the vehicle. According to the Authorised Officer, this

is one circumstance which would indicate that the owner of the vehicle

was aware of the illegal transportation of timber. The finding rendered by

the Authorised Officer is that the timber belongs to the Government and

that it was removed from the nearby forest or the land belonging to the

C.R.P.NO. 740 OF 2005

:: 3 ::

Government. The Authorised Officer held that the vehicle was liable to be

confiscated.

5. On appeal by the petitioner, the learned District Judge

considered the facts and circumstances of the case and the materials on

record and heard the counsel for the appellant. The findings and

conclusions arrived at by the Authorised Officer were confirmed by the

court below after considering the materials on record. The contention that

no sufficient opportunity was afforded to the petitioner to appear before

the Authorised Officer was negatived by the court below. The court below

also took note of the fact that the revision petitioner, who is the owner of

the vehicle, had filed a statement that he had already disposed of the

vehicle. However, he got the vehicle released in his favour by filing a Writ

Petition before the High Court. It was found that the appellant before the

court below (revision petitioner herein) had no subsisting interest in

respect of the vehicle. The finding by the Authorised Officer that the

timber satisfied the definition of the forest produce was confirmed and it

was found that the ingredients of Section 61A are attracted. It is not

established by the revision petitioner that he had taken reasonable and

necessary precautions to see that no forest offence is committed, as

provided in sub-section (2) of Section 61B.

C.R.P.NO. 740 OF 2005

:: 4 ::

6. Learned counsel for the petitioner submitted that the order

passed by the Authorised Officer would indicate that rival claims were put

forward by the Forest Range Officer, Sulliya and the Forest Range Officer,

Puthur that the timber was removed from the forest within their respective

jurisdictions. The counsel pointed out that it is not established from where

the trees were cut and in spite of specific directions, a joint verification by

the Range Officers concerned was not conducted. According to the

counsel for the petitioner, this itself is sufficient to hold that the ingredients

of Section 61A are not made out. I am unable to accept this contention.

Whether it is cut from a particular forest or not, that does not take away

the case out of the purview of Section 61A. The question is whether the

transportation as alleged was in respect of a forest produce. The timber

involved in the case is teak. For transportation of teak, necessary pass

issued by the Forest Officials was necessary. Necessary marks shall also

be put on the timber by the Forest Officials. At the time of seizure, the

driver of the vehicle or the persons who were found in the vehicle could

not produce any document to establish that the transportation of timber

was authorised and necessary pass for the same was issued by any

competent authority. The revision petitioner has no case that the timber

was transported with valid pass and other supporting documents. There

is also no case that the timber was not being transported in the vehicle.

The statement given by one Mohammed before the Range Officer would

C.R.P.NO. 740 OF 2005

:: 5 ::

indicate that the timber belonged to one Zainul Abidheen Thangal and it

was loaded from the side of the public road. He also stated that he was

told that Zainul Abidheen Thangal purchased the same from some other

person. The driver of the vehicle also gave statement before the Range

Officer that the timber belongs to Zainul Abidheen Thangal. The timber

was loaded from the side of the public road. The driver was not aware of

the place from where the timber was cut. The driver has not taken any

precaution to see that the timber loaded in the vehicle was of lawful origin

and that the transportation of the same was legal and proper. The

statement of Zainul Abidheen Thangal would indicate that he purchased

the timber from one person belonging to Mulleria. The name and address

of that person was not disclosed. In short, none of the persons who were

examined by the Range Officer and none of the persons who gave

statement before the Range Officer did disclose the correct facts. Simply

because the stump of the tree was not located or simply because that it is

not established that the timber was cut from the forest within the territorial

jurisdiction of a particular Forest Range Office, it cannot be said that

Section 61A is not attracted.

7. The Authorised Officer and the learned District Judge have

considered all the facts and circumstances of the case in great detail and

held that the vehicle is liable to be confiscated. I do not see any ground to

C.R.P.NO. 740 OF 2005

:: 6 ::

interfere with the concurrent findings of the authorities below. I concur

with the the conclusions and reasonings made by the authorities below.

The Civil Revision Petition lacks merits and it is accordingly

dismissed. No order as to costs.

(K.T.SANKARAN)
Judge

ahz/