High Court Kerala High Court

P.M.Nizar vs The District Collector on 22 November, 2010

Kerala High Court
P.M.Nizar vs The District Collector on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13757 of 2010(T)


1. P.M.NIZAR, AGED 44 YARS,
                      ...  Petitioner
2. MANOJ P.G., AGED 45 YEARS, S/O GOPALAN,
3. VIJEESH, AGED 23 YEARS, S/O.VIJAYAN,

                        Vs



1. THE DISTRICT COLLECTOR, ERNAKULAM,
                       ...       Respondent

2. THE S.I. OF POLICE,

3. THE DISTRICT GEOLOGIST, ERNAKULAM,

                For Petitioner  :SRI.BABU CHERUKARA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/11/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
        W.P.(C) Nos.13757, 13758 & 13879 of 2010
             ```````````````````````````````````````````````````````
        Dated this the 22nd day of November, 2010

                            J U D G M E N T

Challenge in these writ petitions is against the final

orders passed by the District Collector, exercising his powers

under the Kerala Protection of River Banks and Regulation of

Removal of Sand Act, 2001.

2. Briefly stated the facts of these cases that the

vehicles involved in W.P.(C) Nos.13757/2010 and

13758/2010 were seized by the second respondent on 04-01-

2010. In W.P.(C) No.13757/2010, Exts.P4 to P6 are the

mahazars and Exts.P7 to P9 are the final orders passed.

3. In so far as W.P.(C) No.13758/2010 is concerned,

Ext.P2 is the mahazar and Ext.P3 is the final order passed by

the District Collector.

4. Similarly, in W.P.(C) No.13879/2010, the mahazar

is Ext.P2 and the order passed is Ext.P3.

5. The contents of the mahazars, the contentions

W.P.(C) No.13757/10 & connected cases
: 2 :

raised during the course of adjudication and the final orders

passed in these cases are almost on similar lines and,

therefore, I deem it only necessary to refer to the contentions

in W.P.(C) No.13757/2010.

6. The mahazar prepared by the second respondent,

the Sub Inspector of Police, shows that the vehicles were

found transporting river sand and that on interception, the

drivers of the vehicles produced P-Forms issued under the

Kerala Minor Mineral Concession Rules, 1967, and according

to the drivers, the sand was ordinary sand purchased from a

licenced dealer. However, rejecting the above version, the

vehicles were seized on the allegation that what was

transported in the vehicles was river sand under the cover of

the P-Forms which the drivers possessed.

7. The matter was referred to the District Collector

and the District Collector issued notice to the respective

petitioners. On behalf of the petitioners, counsel entered

appearance and urged contentions which are all noticed in

the order. However, accepting the version of the second

W.P.(C) No.13757/10 & connected cases
: 3 :

respondent that what was transported was river sand and that

the petitioners did not produce any acceptable documents to

uphold the contention that what was transported was ordinary

sand, the impugned orders of confiscation were issued. It is

also stated in the order that the District Collector got the value

of the vehicles assessed by officers of the Motor Vehicles

Department and it is on that basis, petitioners were directed to

remit such amount.

8. Main contention raised by the counsel for the

petitioners is that there is violation of Rule 27 of the Kerala

Protection of River Banks and Regulation of Removal of Sand

Rules, 2002. He also relied on the judgments of this Court in

Subramanian Vs. State of Kerala [2009 (1) KLT 77] and

Shoukathali Vs. Tahsildar [2009 (1) KLT 640]. It was

contended that only when Exts.P10 to P12 applications were

made, the petitioners were issued copies of the mahazars,

which ought to have been served on them at the time of

seizure itself. Counsel contended that the fact that there is no

acceptable specific method to differentiate between river sand

W.P.(C) No.13757/10 & connected cases
: 4 :

and ordinary sand has been accepted in Ext.P15. According

to him, if the respondents had a case that what was

transported was not ordinary sand as contended by them, it is

up to them to establish that fact.

9. On the other hand, the learned Government

Pleader contended that there is no violation of Rule 27 of the

Rules. He referred to the mahazar itself to substantiate this

plea. He also contended that this contention was not urged

by the petitioners during the course of the adjudication, and

hence, it was not open to the petitioners to raise the said

contention in a proceedings before this Court. The learned

Government Pleader further contended that since it was the

contention of the petitioners that the sand was ordinary sand,

it was up to them to produce the materials and prove the said

fact.

10. I have considered the submissions. A reading of

the mahazars shows that the consignment of sand involved in

these cases were seized on the basis that what was

transported was river sand. Admittedly, the mahazars in

W.P.(C) No.13757/10 & connected cases
: 5 :

question in these cases were prepared at the scene of the

occurrence itself and the Sub Inspector of Police, who had

prepared the mahazars had the benefit of examining the

consignment. In such a situation, unless the petitioners have

succeeded in establishing any malafides on the part of the

petitioners, this Court cannot lightly reject this factual finding,

based only on the unsubstantiated averments contained in the

writ petition.

11. A reading of the impugned orders passed by the

District Collector shows that the District Collector has

accepted the findings of the Sub Inspector of Police that what

was transported was river sand. On the other hand, if as

contended by the petitioners, it was ordinary sand, in my view,

petitioners should have produced evidence either

documentary or oral, before the District Collector and should

have substantiated the said contention. On the other hand,

they relied only on the passes issued under Rule 48K which

did not substantiate their contentions. Therefore, petitioners

fail to prove their case and for that reason, the finding of the

W.P.(C) No.13757/10 & connected cases
: 6 :

District Collector cannot be said to be erroneous.

12. In so far as the plea of violation of Rule 27 is

concerned, Rule 27 requires that the mahazar should be

attested by two witnesses. A reading of the mahazars

produced in these writ petitions shows that the mahazars

have been attested by the drivers of the respective vehicles

and also by the Police Constables. Therefore, as far as the

attestation part is concerned, there cannot be any violation of

Rule 27.

13. Then, what remains is that the plea of the

petitioners that the copies of mahazars were not served on

them. As rightly pointed out by the learned Government

Pleader, it is seen that this contention was not urged before

the District Collector. Although it was contended before me

that still these contentions were urged, nothing has been

placed on record to substantiate this. Therefore, such a

contention having not been urged before the District Collector,

I am persuaded to think that the petitioners cannot be

permitted to urge this contention for the first time before this

W.P.(C) No.13757/10 & connected cases
: 7 :

Court. Further, although it is not specifically stated in the

counter affidavit, the learned Government Pleader submits

before me that he has gone through the original documents

and it shows that the mahazars were in fact served on the

petitioners at the time of seizure of the vehicles itself. Be that

as it may, now that I decline to entertain this contention raised

for the first time, I do not find force in this contention either.

14. Then, what remains is the correctness of the value

of the vehicles. As far as this aspect is concerned, orders

itself show the value of the vehicles have been fixed based on

the valuation done by the officers of the Motor Vehicles

Department, who certainly have the competency to fix the

value of the vehicles.

In the result, writ petitions fail and are dismissed.

(ANTONY DOMINIC, JUDGE)
aks