High Court Kerala High Court

Sandeep T.V. vs The Sub Inspector Of Police on 24 May, 2010

Kerala High Court
Sandeep T.V. vs The Sub Inspector Of Police on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14718 of 2010(L)


1. SANDEEP T.V., S/O. VASUDEVAN,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, THRISSUR.

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :24/05/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No. 14718 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 24th day of May, 2010

                         J U D G M E N T

The petitioner challenges Ext.P2 order passed by the

District Collector directing the petitioner to pay an amount

of Rs.1,00,000/- being the value of the vehicle seized,

towards River Management Fund, on a finding that the

petitioner has used the vehicle for illegal transportation of

river sand in violation of the Kerala Protection of River

Banks and Regulation of Removal of Sand Act, 2001 &

Rules. The petitioner’s contention is that the consignment

was supported by a valid pass which has been produced by

the petitioner as Ext.P1. Petitioner therefore submits that

Ext.P2 order without reference Ext.P1 is unsustainable.

2. I have heard the learned Government Pleader

also. He points out that as found by the District Collector,

Ext.P1 is a pass for transportation of ordinary sand and in

Ext.P2, the District Collector had got the sand examined by

W.P.(C)No. 14718 of 2010
2

the Geologist who reported that the same is of ‘riverine

origin’.

3. The counsel for the petitioner submits that no

sample had been taken by the District Collector and no

report of the Geologist has been obtained in respect thereof.

The learned Government Pleader points out that there is no

such contention in the writ petition.

4. I have considered the rival contentions in detail.

5. As rightly pointed out by the learned Government

Pleader the petitioner has not chosen to make any averment

to the effect that no examination of sand was got done by

the Geologist as stated in Ext.P2 order. Without raising

appropriate pleadings in the writ petition the petitioner

cannot challenge Ext.P2 order on that ground. That being

so, the contention raised by the petitioner cannot be

countenanced. The District Collector found that the sand is

river sand which has not been disputed by the petitioner.

Admittedly Ext.P1 is a pass for transporting ordinary sand

W.P.(C)No. 14718 of 2010
3

and not river sand. That being so, clearly the petitioner had

been transporting river sand illegally as found by the

District Collector. The vehicle has been got valued by the

Joint Regional Transport Officer, which amount only has

been directed to be paid towards River Management Fund,

which is perfectly in accord with the Act and Rules.

Therefore there is no infirmity whatsoever in Ext.P2 order.

Accordingly the writ petition is dismissed.

S. SIRI JAGAN
JUDGE

shg/