High Court Kerala High Court

P.J.Varghese vs The Forest Range Officer on 22 September, 2009

Kerala High Court
P.J.Varghese vs The Forest Range Officer on 22 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24096 of 2009(F)


1. P.J.VARGHESE,
                      ...  Petitioner
2. THOMAS, S/O. VELLANI KUNCHAKKAN,

                        Vs



1. THE FOREST RANGE OFFICER,
                       ...       Respondent

2. THE DIVISIONAL FOREST OFFICER,

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.G.BALASUBRAMANIAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :22/09/2009

 O R D E R

P.N.RAVINDRAN,J.

—————————————-
W.P.(C) No.24096 of 2009 – F

—————————————-
Dated 22nd September, 2009

Judgment

Heard Sri. K.G.Balasubramanian, the learned counsel

appearing for the petitioner and Sri.T.H.Hanilkumar, the learned

Government Pleader appearing for the respondents.

2. The first petitioner is the proprietor of a saw mill. The

second petitioner is the person entrusted with the right to run the

said saw mill under an agreement entered into between the

petitioners. On 1.7.2009, the first respondent Forest Range Officer

came to the saw mill of the petitioners and took into custody two

electric motors and two belt saws. The petitioners’ grievance is that

though they had submitted Exts.P1 and P2 representations before

the second respondent requesting for release of the electric motors

and belt saws seized from their premises, till date, orders have not

been passed thereon. The petitioners contend that the respondents

have no right under section 52 of the Kerala Forest Act, 1961 to

seize the electric motors and belt saws and therefore, the action of

the respondents in removing the tools of their trade is arbitrary and

illegal. In this writ petition, the petitioners seek a writ in the nature

W.P.(C) No.24096/2009 2

of mandamus commanding the respondents to release the electric

motors and belt saws removed from their saw mill.

3. A statement has been filed by the first respondent Forest

Range Officer wherein it is stated that forest trees illegally cut and

removed from a teak plantation were sawn in the petitioners’ saw

mill with prior arrangement and therefore, the petitioners are liable

to be proceeded against. It is stated that the persons who cut and

removed timber which is a forest produce have stated that the

timber cut and removed by them was sawn in the saw mill run by

the petitioners. The first respondent has also stated that after the

electric motors and belt saws were seized from the petitioners’ saw

mill, they were produced before the Divisional Forest Officer and

that if the tools seized from the petitioners are released before the

authorized officer completes the proceedings initiated by him,

substantial prejudice will be caused to the Department.

4. Section 52 of the Kerala Forest Act empowers any forest

officer or police officer, who has reason to believe that a forest

offence has been committed, to seize any timber or other forest

produce, together with all tools, ropes, chains, boats, vehicles and

cattle used in committing any such offence. Section 61 A (2) of the

Kerala Forest Act stipulates that where a forest offence has been

W.P.(C) No.24096/2009 3

committed in respect of timber which is the property of the

Government, the timber in respect of which the offence has been

committed and the tools, ropes, chains, boats, vehicles and cattle

used in committing such offence are liable to be confiscated. The

contention of the petitioners is that the forest offence, if at all any

was committed, was complete when the forest produce was cut and

removed and that even if it is assumed that such forest produce was

sawn in their saw mill, it cannot be stated that their saw mill was

used to commit the forest offence. In my opinion, this is primarily a

matter which the second respondent should decide at least in the

first instance. Section 61 of the Kerala Forest Act empowers a

Forest Officer not below the rank of an Assistant Conservator of

Forests holding the charge of a Forest Division to direct immediate

release of any property seized under section 52 and to withdraw any

charge made in respect of such property. The Divisional Forest

Officer, Chalakudy is an officer above the rank of an Assistant

Conservator of Forests and holding the charge of a Forest Division.

Therefore, the second respondent is competent to order release of

the tools seized from the petitioners’ saw mill. In such

circumstances, I am of the opinion that the second respondent

W.P.(C) No.24096/2009 4

should consider the request made by the petitioners in Exts.P1 and

P2 and take a decision thereon expeditiously.

I accordingly dispose of this writ petition with a direction to

the second respondent to consider Exts.P1 and P2 applications filed

by the petitioners and pass orders thereon after affording them a

reasonable opportunity of being heard. Final orders in the matter

shall be passed within one month from the date on which the

petitioners produce a certified copy of this judgment before the

second respondent. It will be open to the petitioners to supplement

Exts.P1 and P2 representations by filing another representation

along with a certified copy of this judgment.

P.N.RAVINDRAN
Judge

vaa