High Court Kerala High Court

Noushad.K vs District Collector on 8 December, 2010

Kerala High Court
Noushad.K vs District Collector on 8 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18780 of 2010(V)


1. NOUSHAD.K, AGED 26 YEARS,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, COLLECTORATE,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :08/12/2010

 O R D E R
               T.R. RAMACHANDRAN NAIR, J.
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
               W.P.(C). No.18780/2010-V
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
         Dated this the 8th day of December, 2010

                    J U D G M E N T

The petitioner herein is aggrieved by

confiscation of vehicle, of which he is the registered

owner, under the Kerala Protection of River Banks and

Regulation of Removal of Sand Act, 2001.

2. Ext.P4 is the order passed by the District

Collector. Mainly it is contended that the seizure was

illegal. The vehicle was not carrying any sand at the

relevant time. It is further pointed out that the copy

of the seizure mahazar and the copy of FIR have not

been served to the driver of the vehicle or to the

petitioner and no independent witnesses have signed the

mahazar also. It is also his case that he has taken

photographs and video and there are witnesses to prove

his case. Earlier, he approached this Court by filing

W.P.(C).No.11696/2010 and this Court by Ext.P3 Judgment

dated 05/04/2010 directed the District Collector to

pass final orders and, accordingly, Ext.P4 order has

been passed.

W.P.(C). No.18780/2010
-:2:-

3. The learned counsel for the petitioner relied

upon the decisions of this Court in Moosakoya v. State

of Kerala [2008 (1) KLT 538 (DB)], Subramanian v. State

of Kerala [2009 (1) KLT 77] and that of the Full Bench

in Shan C.T v. State of Kerala and others [2010 (3) KHC

333].

4. Rule 27 of the Protection of River Banks and

Regulation of Removal of Sand Rules, 2001 (Kerala)

concerns procedure for confiscation of vehicles which

reads as follows:-

“(1) The Police or Revenue officials shall

seize the vehicle used for transporting

sand in violation of the provisions of

the Act and these Rules.

(2) In the case of seizure of vehicle under

sub-section (1), a mahazar shall be

prepared in the presence of two witnesses

regarding the vehicle and one copy of the

same shall be given to the person

possessing the vehicle at the time of

W.P.(C). No.18780/2010
-:3:-

seizure and one copy to the District

Collector.

(3) The vehicle may be returned if the owner

of the vehicle or the possessor remits an

amount towards River Management Fund

equal to the price fixed by the District

Collector with fine within seven days of

seizure.”

Going by the same, a copy of the mahazar should be

given to the person possessing the vehicle at the time

of seizure. Here, the perusal of the records

maintained by the police does not show that a copy of

the mahazar was given to the driver who was driving the

vehicle at that point of time. It is also the case of

the petitioner that in the absence of mahazar he was

not in a position to know what is the offence he has

committed.

5. In Shan C.T.’s case [2010 (3) KHC 333] it was

held in paragraph (13) as follows:-

W.P.(C). No.18780/2010
-:4:-

“…………It is also made clear that to

avoid any controversy and the allegations of

undue delay on the part of either party to the

proceedings, the competent authority shall put

the owner on notice within a period of three

days of the date of seizure and the owner or

any other person interested in the vehicle

shall file his objections to the confiscation

within a week thereafter.”

6. Here, we are mainly concerned with the

question whether the non compliance of Rule 27 of the

Rules as well as the procedure for giving a copy to the

concerned, invalidate the seizure itself. In

Subramanian’s case [2009 (1) KLT 77] in paragraph (54)

it was held that:-

“…………It requires to be mentioned

in this context that the provisions in R.27(2)

are mandatory. On seizure of a vehicle, a

mahazar is to be drawn, in the presence of two

witnesses and a copy of the same is to be

straight away supplied to the persons

W.P.(C). No.18780/2010
-:5:-

possessing the vehicle and a copy will have to

be sent to the District Collector. I have no

doubt that a violation of the procedure

contemplated under R.27(2) would definitely

give rise to an attack against the seizure

itself, as being illegal and this court would

be certainly justified in upholding the

contention raised by any person, who alleges

the haphazard manner in which R.27(2) is

violated in several cases.”

Therefore, the said aspect will have to be verified

with the records maintained by the police and any other

relevant records.

7. Apart from the same, the learned counsel for

the petitioner submitted that he will be able to

substantiate his arguments that the vehicle did not

contain any sand at the time of seizure by producing

videos and witnesses. Evidently, in the enquiry

already conducted, those aspects were not put forth by

the petitioner. But, since the confiscation of the

vehicle causes adverse consequences, it is only proper

W.P.(C). No.18780/2010
-:6:-

that an opportunity is given to the petitioner.

Therefore, Ext.P4 will stand quashed on the above

grounds.

8. There will be a direction to the District

Collector to reconsider the matter in accordance with

the above findings. The petitioner will be allowed to

produce witnesses or other evidences in support of the

plea. The alleged violation of Rule 27(2) of the

Protection of River Banks and Regulation of Removal of

Sand Rules, 2001 (Kerala) will be examined and

appropriate final order will be passed within a period

of one month from the date of receipt of a copy of this

Judgment. The dictum laid down by this Court in the

Judgments relied on by the petitioner and its

implication on the facts of this case will also be gone

into.

9. The learned counsel for the petitioner

submitted that in the light of the Full Bench decision

in Shan C.T’s case [2010 (3) KHC 333], the petitioner

is entitled for release of the vehicle on payment of

30% of the value of the vehicle. If he files an

W.P.(C). No.18780/2010
-:7:-

application for interim custody of the vehicle, that

also will be considered in accordance with the

directions of the Full Bench as expeditiously as

possible. The writ petition is disposed of as above.

No costs.

(T.R. Ramachandran Nair, Judge.)

ms