High Court Kerala High Court

Shanu vs The District Collector on 23 May, 2009

Kerala High Court
Shanu vs The District Collector on 23 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14119 of 2009(H)


1. SHANU,S/O.ABDUL REHMAN,AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,PALAKKAD CIVIL
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,OTTAPALAM

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :23/05/2009

 O R D E R
                          V.GIRI, J
            --------------------------------------------
               W.P.(C).14119 of 2009
            --------------------------------------------
       Dated this the 23rd day of May, 2009

                      JUDGMENT

The petitioner is the registered owner

of a Mini Lorry bearing registration No.KL-

51/7883, which was seized on the allegation

that it was being used for illegal

transportation of sand by the 2nd respondent.

The petitioner submits that no crime as such

has been registered against his vehicle.

Therefore, he approached the 2nd respondent for

release of the vehicle. But, he was told that

the entire papers regarding the seizure has

been forwarded to the 1st respondent.

2. The nature of the power exercised by

the District Collector and the parameters

within which such power is to be exercised have

been dealt with by a Bench of this Court in

Sanjayan Vs.Tahasildar [2007 (4) KLT 597.

Principles have been reiterated in

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

77).

W.P.(C).14119 of 2009

:: 2 ::

3. In Subramanian’s case, this Court

observed that the power exercised by the

District Collector is under Section 23 of the

Kerala Protection of River Banks (Protection

and Regulation of removal of sand) Act, 2002.

It is also, therefore, quasi judicial in

character. Reasons will have to be given by

the District Collector while passing orders

under Section 23 of the Kerala Protection of

River Banks (Protection and Regulation of

removal of sand) Act, 2002 r/w Rules 27 and 28

of Kerala Protection of River Banks and

Regulation of Removal of Sand Rules 2002. If

there is a contention that the transportation

of sand was supported by a pass issued by the

competent local authority, that has to be

referred. The materials which are placed

before the District Collector by the

subordinate officials shall also be looked

into. This has been indicated in Subramanian’s

case. If motion is made by the owners of the

vehicle for release of the vehicle on interim

custody, it will be subject to the conditions

W.P.(C).14119 of 2009

:: 3 ::

mentioned in paragraph 58 of the said

judgment. The District Collector may pass

orders on such applications on interim

custody. Further conditions can be imposed in

the course of release of the vehicle as

indicated by this Court in Shoukathali Vs.

Tahasildar [2009 (1) KLT 640].

4. Keeping in mind the observations made

in the judgments in Shoukathali’s case and

Subramanian’s case and other judgments which

have been referred to, the 1st respondent in

this case shall pass final orders in the

matter of confiscation/release of the vehicle

in question after conducting an appropriate

enquiry, as early as possible, at any rate,

within three months from the date of receipt

of a copy of this judgment.

5. In the meanwhile, if motion is made

by the petitioner for interim custody of the

vehicle, then orders shall be passed by the

District Collector on the application for

interim custody of the vehicle, within three

weeks from the date of receipt of a copy of

W.P.(C).14119 of 2009

:: 4 ::

this judgment, in the light of the

observations contained in Shoukathali Vs.

Tahasildar [2009 (1) KLT 640 and Subramanian

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

The writ petition is disposed of as

above. The petitioner shall produce copies of

the judgment in Subramanian and Shoukathali

along with the certified copy of this judgment

before the 1st respondent, for compliance.

Sd/-

(V.GIRI)
Judge

sk/-

//true copy//

P.S. to Judge