High Court Kerala High Court

Suresh Babu vs The District Collector on 17 July, 2009

Kerala High Court
Suresh Babu vs The District Collector on 17 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18644 of 2009(A)


1. SURESH BABU,S/O.SREEDHARAN,AGED 35 YRS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,MALAPPURAM.
                       ...       Respondent

2. THE TAHSILDAR,PONNANI TALUK.

3. THE SUB INSPECTOR OF POLICE,PONNANI

4. THE STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/07/2009

 O R D E R
                        V.GIRI, J.
          ----------------------------------------
                W.P.(C).No.18644 of 2009
          ----------------------------------------
          Dated this the 17th day of July, 2009.


                       JUDGMENT

The petitioner is the owner in possession of a

temp bearing registration No.KL-5J-9319. The said

vehicle was seized by the 2nd respondent on 4.3.2009

when it was found to be transporting river sand

without the authority of a pass. The vehicle was

thereafter produced before the District Collector, who

initiated proceedings under the Kerala Protection of

River Banks (Protection and Regulation of removal of

sand) Act, 2002.

2. The petitioner requested for release of the

vehicle on interim custody and the petitioner’s

application in this behalf was directed to be considered

by this court in W.P.(C)No.7421/09. Subject to certain

conditions, the vehicle has been released on interim

custody.

W.P.(C).No.18644 of 2009

:: 2 ::

3. Thereafter, the District Collector heard the

petitioner on 13.4.2009. Though, originally the

petitioner had taken up a contention that the

consignment was supported by a pass, later before the

District Collector, he admitted in categoric terms that

his driver had transported sand without the authority

of a pass. He only pleaded that the lapse may be

condoned.

4. The District Collector has considered

various aspects elaborately. It is concluded that the

consignment was without authority of a pass and in

the circumstances, infraction of the provisions of the

Sand Act has been proved.

5. The vehicle is a 2000 model mini lorry and

the District Collector has not committed any error in

fixing the value of the vehicle. It is to be deposited by

the petitioner towards River Management Fund, to

avoid confiscation. An amount of Rs.1 lakh is a fair

W.P.(C).No.18644 of 2009

:: 3 ::

and reasonable value of the vehicle. There are no

mitigating circumstances pointed out by the petitioner.

For all these reasons, I find no error in Ext.P1

and it does not warrant any interference. Writ petition

is accordingly dismissed. But, it is made clear that if

the petitioner pays the amount as per the directions in

Ext.P1 within six weeks from today, such payment

shall be treated as sufficient compliance with the

directions issued in Ext.P1.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//

P.S. to Judge