High Court Kerala High Court

Subair.K.P. vs The District Collector on 7 August, 2009

Kerala High Court
Subair.K.P. vs The District Collector on 7 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22556 of 2009(L)


1. SUBAIR.K.P., S/O.CHEKKU,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. SUNIL.T., S/O.THANKAPPAN,

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :07/08/2009

 O R D E R
                           V.GIRI, J
                  -----------------------------------
                    W.P.(C).22556/2009
                  -----------------------------------
        Dated this the 7th day of August, 2009

                        JUDGMENT

The vehicle belonging to the petitioner

bearing registration No.KL-08-U-337, was seized on

26.7.2009. Thereafter, proceedings were initiated

under Section 17 of the Kerala Anti Social Activities

(Prevention) Act, 2007, alleging that the vehicle was

used for illicit transportation of river sand. Petitioner’s

explanation was not accepted. Ext.P2 seizure mahazar

has been challenged in this writ petition. Petitioner

has mounted a challenge against the validity of Section

17 of the Kerala Anti Social Activities (Prevention) Act,

2007.

2. A Division Bench of this Court in Writ

Petition No.9925/2009 and connected cases, has

declared that the vehicles cannot be seized for

transportation of river sand relying on the vague

provisions of Section 17 of the Act. In such cases, they

have to be dealt with under Section 23 of the Kerala

Protection of River Banks and Regulation of Removal of

W.P.(C)No.22556/09
:: 2 ::

Sand Act, 2001. The Division Bench has issued the

following directions.

“The confiscation order, if any,

passed in any of the cases will stand

quashed. In all cases, irrespective of

whether there was a confiscation order

or not, the District Collector shall

decide whether proceedings under the

Kerala Protection of River Banks and

Regulation of Removal of Sand Act and

the Rules thereunder should be

initiated against the vehicle concerned,

within one month from the date of

receipt/production of a copy of this

judgment. If proceedings are initiated,

the same shall be finalised within one

month. If the petitioners desire

release of their vehicles, which are not

so far released, pending final decision,

the same shall be released to them

forthwith by the District Collector,

subject to the conditions imposed by

this Court for releasing the vehicle in

W.P.(C).9925 of 2009.

3. Accordingly, the writ petition is

disposed of in the following terms:

(i). Petitioner shall deposit an amount of

Rs.25,000/-, with the District

Collector and there upon, the vehicle

in question bearing registration

W.P.(C)No.22556/09
:: 3 ::

No.KL-08-U-337 shall be forthwith

released to the petitioner.

(ii). But such release of the vehicle shall

not prevent the District Collector or

the Revenue Officials taking

proceedings against the vehicle

under the provisions of Section 23 of

the Kerala Protection of River Banks

and Regulation of Removal of Sand

Act, 2001. District Collector shall,

within one month from the date of

receipt of a copy of this judgment,

take a decision whether proceedings

will have to be initiated, in the

instant case, in relation to the vehicle

bearing registration No.KL-08-U-337,

under Section 23 of the Act.

(iii). Such proceedings, if initiated, shall

be done within one month from the

date on which the vehicle is released

and if it is not so initiated within one

month, then, it will not be open to

the respondents to thereafter initiate

proceedings under the Act, in

relation to the seizure effected on

26.7.2009.

(iv). Vehicle, if released on interim

custody, shall not be used for

transportation of sand for a period of

one month. If within the

aforementioned period of one month

from the date on which the vehicle is

released, proceedings under the Act

W.P.(C)No.22556/09
:: 4 ::

are not initiated as permitted herein

above, then it will be open to the

petitioner to use it in accordance

with law.

(v). If such proceedings are not initiated,

Rs.25,000/- deposited by the

petitioner shall be refunded to him.

Initiation of proceedings under the

Act, shall be done by the issuance of

a notice from the office of the

District Collector.

(vi). Vehicle shall not be alienated or

encumbered for a period of one

month from the date of release of the

vehicle on interim custody as

permitted and such condition shall

continue to operate till the

proceedings initiated by the District

Collector are disposed of, if such

proceedings are initiated within the

time frame mentioned above.

Sd/-

V.GIRI,
Judge

sk/

//true copy//

P.S. to Judge