High Court Kerala High Court

Kunhammed P.P. vs State Of Kerla on 11 December, 2008

Kerala High Court
Kunhammed P.P. vs State Of Kerla on 11 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34550 of 2008(K)


1. KUNHAMMED P.P., PULPARAMBIL,
                      ...  Petitioner

                        Vs



1. STATE OF KERLA, REP. BY CHIEF
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE SUB INSPECTOR OF POLICE,

4. OORAGATTIRI GRAMA PANCHAYATH,

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :11/12/2008

 O R D E R
                             V. GIRI, J.
                    -------------------------------
           WP(C).NO. 34550,34575 & 34578 of 2008
                  ---------------------------------
        Dated this the 11th       day of December, 2008.

                             JUDGMENT

Specific issue raised in these writ petitions is covered by

the judgment of this court in WPC.No.15847/2008 and connected

cases. For ready reference the directions and observations

issued in the said judgment have been extracted hereunder:

“56. In many cases, the orders are

purely mechanical, referring only to

the seizure of the vehicle and reporting

to the District Collector. There is no

consideration of the objections. No

scientific or rational method has been

adopted in fixing the price of the

vehicle. It should also be remembered

that a direction to the owner of the

vehicle to remit an amount equal to the

price of the lorry, does not mean that

the amount to be so remitted is fixed

irrespective of the question as to

whether the offence detected is a first

offence or whether a recurring one. It

is here that the District Collector

WPC.34550 /2008 & conn. cases. 2

should remember that the power which

is exercised under Section 23 of the Act

read with Rules 27 and 28 is a

substantive power that could result in a

person forfeiting his property.

57. It is keeping in mind the impact of

the power exercised by the District

Collector that they should proceed to

consider the objections and then pass

the order in terms of Rules 27 and 28 of

the Rules. I also take note of the

submissions of the learned counsel for

the petitioners that the Sand Act does

not provide for an appeal against the

order passed by the District Collector

under Rule 27 or 28 of the Rules.

Analogous provisions dealing with the

infraction of the provisions under the

Forest Act or the Abkari Act, which

obviously have a similar kind of impact

on the society, should be recalled. An

order of confiscation passed under the

Forest Act is vulnerable to an appeal

before no less an authority than a

District Judge and the same can be

challenged in revision before this court

WPC.34550 /2008 & conn. cases. 3

under Section 115 of the Code of Civil

Procedure. An order of confiscation

under the Abkari Act is also vulnerable

to an appeal and revision before the

competent court. The absence of such a

provision in the Sand Act obviously is

no indication that the provision relating

to confiscation under the Sand Act can

be exercised in a casual manner. In

fact, it should impress the authority,

who is conferred with the power, that

he is required to do so, applying his

mind and acting as a quasi judicial

authority.

58. Once it is accepted that the power

under Section 23 of the Sand Act, read

with Rules 27 and 28 of the Rules, is a

substantive power and is also,

therefore, quasi judicial in character,

then it follows as a logical consequence

that the District Collector should also

have the power to direct a release of

any vehicle which is seized and

produced before him, by way of interim

custody. Such power would obviously

be ancillary to the substantive power

WPC.34550 /2008 & conn. cases. 4

exercised under Section 23 of the Act

read with Rules 27 and 28 of the Rules.

It is not for this court to exhaustively

lay down the guidelines regarding the

conditions that could normally be

imposed, while releasing a vehicle on

interim custody. But, going by the

discussion made by me above and as a

reflection of my own opinion, I feel the

following safeguards may be taken by

the District Collectors while passing

orders for release of a vehicle on

interim custody.

(1) Deposit of an appropriate amount

as a pre-condition for the release of the

vehicle on interim custody.

(2) A condition that the vehicle shall

not be used for transportation of sand,

pending final adjudication of the

proceedings under Section 23 of the Act

read with Rules 27 and 28 of the Rules.

(3) That the vehicle shall not be used

within the precincts of the Taluk or

even the District, pending final

adjudication by the District Collector.

(4) A condition that the vehicle would

WPC.34550 /2008 & conn. cases. 5

be liable for immediate seizure and

further proceedings if it is found

involved in any other illegal

transportation while it is entrusted to

the owner on interim custody, pending

final adjudication under Section 23 of

the Act read with Rules 27 and 28 of

the Rules.

59. The list mentioned above is, by no

means exhaustive, but only indicative.

If there is delay in passing final orders

beyond a reasonable period from the

date within which the objections could

be filed, at any rate, where there is a

motion by the aggrieved party for

release of the vehicle on interim

custody, it is necessary for the District

Collectors to pass an order on such

application, pending adjudication under

Section 23 of the Act.

60. But, I also make it clear that where

the District Collector deems it

appropriate to release the vehicle on

interim custody, it would be necessary

that any one or all of the conditions

mentioned above should be imposed at

WPC.34550 /2008 & conn. cases. 6

the time of release of the vehicle on

such interim custody and obviously,

conditions could be further imposed at

the time of passing final orders under

Section 23 of the Act.

61. Keeping in mind the above

guidelines, I am of the view that the

orders, which are impugned in all these

writ petitions are liable to be set aside

and the District Collectors are directed

to reconsider the issue, keeping in mind

the principles laid down by the Division

Bench on more than one occasion and

the observations contained in this

judgment.”

2. Having noted that the power being exercised by the

District Collector under section 23 of the Act is quasi judicial

character and in the light of the parameters laid down by the

Division Bench of this court and by me in the aforementioned

judgment, I have gone through the orders impugned in these

writ petitions. I am satisfied that they cannot be sustained as

the product of an application of mind to the relevant provisions of

law. Accordingly, the impugned orders are set aside. The

WPC.34550 /2008 & conn. cases. 7

District Collector is directed to reconsider the issue in the light of

the observations and findings made in the judgment in

WPC.No.15847/2008 and connected cases. Fresh orders shall be

passed in this regard within three months from the date of receipt

of a copy of this judgment after hearing the petitioners and after

conducting a proper enquiry.

V. GIRI, JUDGE.

Pmn/