High Court Kerala High Court

Muneer Koorimannil vs The District Collector on 19 May, 2010

Kerala High Court
Muneer Koorimannil vs The District Collector on 19 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14579 of 2010(V)


1. MUNEER KOORIMANNIL, S/O. YOUSEFF
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,MALAPPURAM.
                       ...       Respondent

2. THE TAHSILDAR, ERNAD.

3. THE SECRETARY, NAKKAYAM GRAMA

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/05/2010

 O R D E R
                           S. SIRI JAGAN, J.
                   - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C)No. 14579 of 2010
                   - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 19th day of May, 2010

                             J U D G M E N T

Petitioner’s vehicle has been seized on allegations of

illegal transportation of river sand under the Kerala

Protection of River Banks and Regulation of Removal of

Sand Act, 2001. Petitioner approached this court by filing

W.P.(C) No.3070/2010, in which this court passed an

interim order on 30.01.2010 as follows:

Admit. Urgent notice. There will be a direction to the
1st respondent to release the vehicle if the petitioner remits an
amount of Rs.45,000/- (Rupees forty five thousand only) and on
execution of bond furnishing security for the balance amount to
the satisfaction of the 1st respondent. He shall further undertake
to produce the vehicle as and when directed and also not to
transfer/alienate the vehicle pending the proceedings. It shall
also be undertaken by the registered owner that he will not
cause any damage to the vehicle so as to reduce its value and
utility. If the vehicle gets involved in a similar offence after such
release, it shall be liable to immediate seizure, in which event it
shall not be released until finalisation of the proceedings.

Learned Government Pleader will make available the
records of the case. The payment of the amount will be subject
to the result of the writ petition.

But instead of releasing the vehicle in accordance with the

conditions therein the Deputy Collector (Election) passed

W.P.(C)No. 14579 of 2010
-2-

Ext.P5 order dated 9.4.2010 prescribing other conditions

also in addition to the conditions prescribed by this court.

The petitioner is challenging Ext.P5.

2. I have heard the learned Government Pleader who

submits that those additional conditions mentioned in

Ext.P5 are those prescribed by the Division Bench in

District Collector, Malappuram v. Abdul Kasim (2010

(1) KLT SN 31 (C.No.38) and therefore there is nothing

illegal in Ext.P5.

3. I have considered the rival contentions in detail.

Ext.P5 is passed by the Deputy Collector (Election). The

Government Pleader has not been able to satisfy me that

the Deputy Collector has any power to pass such an order.

For that reason itself Ext.P5 is liable to be quashed. Apart

from that when this court directed the District Collector to

release the vehicle on specific conditions prescribed therein

even the District Collector could not have passed another

order prescribing some more conditions since he has not

chosen to challenge Ext.P5. Therefore Ext.P5 is liable to be

W.P.(C)No. 14579 of 2010
-3-

quashed. I do so. Since the vehicle has already been

released to the petitioner, I make it clear that the petitioner

would be liable to comply with only those conditions

prescribed in Ext.P5 order of this court.

The writ petition is disposed of as above.

S. SIRI JAGAN
JUDGE

shg/