High Court Kerala High Court

P.P.Sundaran vs The District Collector on 20 October, 2009

Kerala High Court
P.P.Sundaran vs The District Collector on 20 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16603 of 2009(U)


1. P.P.SUNDARAN, S/O.NARAYANAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.C.M.MOHAMMED IQUABAL

                For Respondent  : No Appearance

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

 Dated :20/10/2009

 O R D E R

P.N.RAVINDRAN, J.

—————————————-
W.P.(C) No.16603 of 2009 – U

—————————————-
Dated 20th October, 2009

Judgment

Heard Sri.C.M.Mohammed Iquabal, the learned counsel

appearing for the petitioner and Sri.P.N.Santhosh, the learned

Government Pleader appearing for the respondents.

2. The petitioner is the registered owner of a goods

vehicle bearing registration No.KL/11E 6156. The said vehicle

was seized by the Sub Inspector of Police and produced before

the District Collector, Malappuram on 30.1.2009 on the ground

that it was used to transport river sand without a valid pass.

Thereafter, proceedings were initiated against the

petitioner/petitioner’s vehicle under the provisions of the Kerala

Anti-Social Activities (Prevention) Act, 2007. That culminated

in Ext.P3 order dated 6.6.2009 by which the District Collector

ordered confiscation of the petitioner’s vehicle. The District

Collector also directed that in the event of the petitioner

remitting the sum of Rs.60,000/- in lieu of confiscation, the

vehicle will be released to him after unloading the sand. Ext.P3

W.P.(C) No.16603/2009 2

is under challenge in this writ petition. The petitioner contends

that proceedings cannot be initiated against him or his vehicle

under the provisions of the Kerala Anti-Social Activities

(Prevention) Act, 2007 and therefore Ext.P3 order is liable to be

set aside.

3. A Division Bench of this Court has in Abdul Majeed v.

District Collector (supra) held that section 17 of the Kerala

Anti-Social Activities (Prevention) Act, 2007 cannot be invoked

against owners of vehicles carrying river sand without a valid

pass. The Division Bench held that action, if any, can be taken

only under the provisions of the Kerala Protection of River

Banks and Regulation of Removal of Sand Act, 2001 and the

rules framed thereunder. In the light of the decision of the

Division Bench of this Court in Abdul Majeed v. District

Collector (supra), it has to be necessarily held that Ext.P3

order passed by the District Collector, Malappuram under the

provisions of the Kerala Anti-Social Activities (Prevention) Act,

2007 is without the sanction or authority of law.

W.P.(C) No.16603/2009 3

4. In Abdul Majeed v. District Collector (supra), the

Division Bench of this Court had also directed that if the District

Collector intends to proceed under the Kerala Protection of

River Banks and Regulation of Removal of Sand Act, 2001, such

proceedings shall be initiated within one month from the date

on which a copy of the judgment is produced before him. In

that case, the vehicle involved had already been released, by

way of interim custody pursuant to the interim orders passed

by this Court on payment of the sum of Rs.25,000/- and the

execution of a bond wherein the owner of the vehicle had

undertaken not to alienate, encumber or otherwise dispose of

the vehicle. In such circumstances, the Division Bench directed

the District Collector to proceed against the vehicle under the

Kerala Protection of River Banks and Regulation of Removal of

Sand Act, 2001 and the rules framed thereunder within a

period of one month from the date of receipt/production of a

copy of the judgment. This Court also directed that if such

proceedings are not initiated within the said time limit, the

release of the vehicle pursuant to the interim orders passed by

this Court shall be treated as unconditional, the amounts

W.P.(C) No.16603/2009 4

deposited by the vehicle owner released and that the

conditions imposed shall stand vacated. In cases where,

vehicles had not been released by way of interim custody, this

Court held that the vehicles shall be released to the owners on

conditions imposed by this Court, namely payment of the sum

of Rs.25,000/- and the execution of a bond undertaking that the

vehicles will not be alienated, encumbered or otherwise

disposed of. In the light of the directions issued by the Division

Bench in Abdul Majeed v. District Collector (supra), I

dispose of this writ petition with the following directions:

(i) Ext.P3 order issued under the Kerala Anti-Social

Activities (Prevention) Act, 2007 shall stand quashed;

(ii) The District Collector, Malappuram shall release the

petitioner’s vehicle to him by way of interim custody on the

petitioner depositing the sum of Rs.25,000/- and executing a

bond undertaking that he will not encumber the vehicle or

alienate or otherwise dispose of the same. The vehicle shall be

released to the petitioner on the day he deposits the sum of

Rs.25,000/- and executes the bond;

W.P.(C) No.16603/2009 5

(iii) The District Collector, Malappuram shall within one

month from the date on which a certified copy of this judgment

is produced before him or received by him also decide whether

proceedings should be initiated against the petitioner’s vehicle

under the Kerala Protection of River Banks and Regulation of

Removal of Sand Act, 2001 and the rules framed thereunder. If

the District Collector initiates such proceedings, the same shall

be finalised within two months thereafter, after affording the

petitioner a reasonable opportunity of being heard. The

contentions of the petitioner on the merits are kept open. If

within the said period of one month, the District Collector does

not initiate such proceedings, the release of the vehicle to the

petitioner shall be treated as unconditional, the money

deposited by him shall be refunded and the bond executed by

him shall stand revoked.

P.N.RAVINDRAN
Judge

vaa