High Court Kerala High Court

R.Mohan Kumar vs The District Collector on 30 August, 2010

Kerala High Court
R.Mohan Kumar vs The District Collector on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29714 of 2009(H)


1. R.MOHAN KUMAR, AGED 44 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, THRISSUR.
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

3. THE CIRCLE INSPECTOR OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.T.RAMPRASAD UNNI

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :30/08/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.29714/2009-H
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 30th day of August, 2010

                      J U D G M E N T

The petitioner challenges the order of confiscation of

the vehicle, namely, TN-47-S-6061 by the District

Collector. As per Ext.P5 order, the petitioner is directed

to pay a sum of Rs.9,50,000/- failing which the vehicle

shall be auctioned as per the Rules.

2. The learned Senior Counsel appearing for the

petitioner submitted that the petitioner’s lorry was

engaged by one Sri Ganapathi Traders, Palakkad for

transporting river sand from the State of Tamil Nadu to

State of Kerala. Ext.P1 is the invoice and Value Added Tax

was paid by the petitioner in the name of Sri Ganapathi

Traders, Palakkad as per Ext.P2. Ext.P3 is the copy of the

delivery note showing payment of the Kerala Value Added

Tax. Sand was to be delivered at Irinjalakuda for the

customer of Sri Ganapathi Traders, Palakkad. During the

transportation of the same, it was intercepted by the

Circle Inspector, Cherp Police Station and, thereafter, it

was produced before the District Collector. It is pointed

out that the petitioner had purchased the sand from an

authorised dealer of Tamil Nadu. It is pointed out that

there was no allegation that the sand was collected

W.P.(C). No.29714/2009
-:2:-

anywhere within the limits of State of Kerala and,

therefore, the provisions of Section 23 of the Kerala

Protection of River Banks and Regulation of Removal of Sand

Act, 2001 will not apply.

3. In Ext.P5, the District Collector concluded that

the transport of river sand is not a legal one and

therefore, there is violation of Kerala Protection of River

Banks and Regulation of Removal of Sand Act, 2001. The

District Collected relied upon the Judgment in W.P.(C).

No.3656/2008 to conclude that unless the bills issued by

the Public Works Department of Tamil Nadu are produced, no

other evidence can be accepted.

4. Heard the learned Government Pleader for the

respondents. In the statement filed on behalf of the first

respondent, the allegation is that the petitioner has

violated the provisions of M.M.(D&R) Act. It is also

mentioned that the transportation of river sand was not

allowed from Tamil Nadu to any other State, going by the

Tamil Nadu Minor Mineral Concession Rules with effect from

25/08/2006.

5. Evidently, those are not aspects covered by the

impugned order passed by the District Collector as per

Ext.P5.

6. The proceedings for confiscation really requires a

proper adjudication of the matter in the light of the

W.P.(C). No.29714/2009
-:3:-

provisions of the Kerala Protection of River Banks and

Regulation of Removal of Sand Act, 2001. The question is

whether any provision of the said Act is attracted to the

facts situation here. There is no allegation evidently

that the sand was collected from any of the rivers in

Kerala. The further question therefore, is whether the

transportation from Tamil Nadu is correct or not. The

learned counsel for the petitioner submitted that the

petitioner is prepared to adduce further evidence in the

matter if a proper opportunity is given.

7. In the light of the fact that the matter requires

a proper consideration after allowing the petitioner to

adduce further evidence in the matter, Ext.P5 is set aside.

There will be a direction to the competent authority to

reconsider the matter in the light of the findings rendered

above. The petitioner can produce further evidence to show

that the import of sand was justified and a fresh order

will be passed by the designated authority within a period

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

Judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms