High Court Kerala High Court

The Secretary vs The District Collector on 4 July, 2008

Kerala High Court
The Secretary vs The District Collector on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35800 of 2005(J)


1. THE SECRETARY,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, PALGHAT.
                       ...       Respondent

2. THE TAHSILDAR, ALATHUR,

                For Petitioner  :SRI.V.C.JAMES

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :04/07/2008

 O R D E R
                K. BALAKRISHNAN NAIR, J.
                 --------------------------------------
                  W.P.(C) No.35800 OF 2005
                 --------------------------------------
             Dated this the 4th day of July, 2008

                        J U D G M E N T

~~~~~~~~~~~

The petitioner is the owner of a tractor bearing

registration No.KL-9/J 7741. The said vehicle was seized by the

Tahsildar, Alathur, on the allegation that it was used for

transporting river sand illegally on 8.12.2005. The petitioner

submits that the transporting of sand was undertaken on the

strength of Ext.P2, pass, issued in respect of that vehicle valid

from 11.5 a.m to 2 p.m on 8.12.2005. So, the seizure is illegal.

But, without affording an opportunity to the petitioner to

present his case, the matter was disposed of, by the 1st

respondent, District Collector, by imposing a fine of Rs.

25,000/-. The petitioner submits that the Collector has no

power or authority to impose a fine. He may in appropriate case

confiscate the vehicle. Further, the order was passed without

hearing the petitioner.

2. The respondents have filed a counter affidavit

supporting the impugned order. But, they have no case that the

W.P.(C) No.35800/2005 2

petitioner was given notice regarding the allegation, that he was

given an opportunity to represent against it and thereafter the

impugned order was passed.

3. In view of the said position, the grievance of the

petitioner that the order was passed in violation of principles of

natural justice has to be accepted. Accordingly, Ext.P3 is

quashed. The 1st respondent, District Collector, is directed to

pass fresh orders in the matter, after affording an opportunity of

being heard to the petitioner, within three months from the date

of production of a copy of this judgment. The bank guarantee

furnished by the petitioner, as per the interim order of this

Court, dated 22.12.2005, shall be kept alive till final orders are

passed by the District Collector.

The writ petition is disposed of as above.

(K.BALAKRISHNAN NAIR, JUDGE)

ps