High Court Kerala High Court

Vijayakumar M.K. vs The District Collector on 7 July, 2009

Kerala High Court
Vijayakumar M.K. vs The District Collector on 7 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19010 of 2009(U)


1. VIJAYAKUMAR M.K., S/O.AYYAKANNAN,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :07/07/2009

 O R D E R
                         V.GIRI, J.
               ---------------------------
                 W.P.(C)No.19010 of 2009
               ---------------------------
           Dated this the 7th day of July, 2009

                       JUDGMENT

The vehicle belonging to the petitioner, bearing

registration No.KL-8AF/2257 was allegedly seized for

infraction of the provisions of the Kerala Protection of River

Banks (Protection and Regulation of Removal of Sand) Act,

2002. He has approached the District Collector, the 1st

respondent for release of the vehicle vide Ext.P2 and is

aggrieved by the non-consideration of his request as such.

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).

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

W.P.(C).19010 of 2009

:: 2 ::

orders under Section 23 of the Kerala Protection of River

Banks (Protection and Regulation of removal of sand) Act,

2002 read with 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 mentioned in paragraph

58 of the said judgment. The District Collector may pass

orders on such applications for interim custody. (The scope

of the directions contained in Subramanian’s case has later

been dealt with in Sareesh v. District Collector {2009(2)

KLT 906}. Appropriate clarifications have been issued in

the said judgment). 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].

W.P.(C).19010 of 2009

:: 3 ::

4. Keeping in mind the observations made in

the judgments in Shoukathali’s case, Subramanian’s case

and Sareesh’s case 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 a motion is made by

the petitioner for interim custody of the vehicle, then orders

shall be passed by the District Collector on the application

{Ext.P2} for interim custody of the vehicle, within three

weeks from the date of receipt of a copy of this judgment in

the light of the observations contained in Shoukathali Vs.

Tahasildar [2009 (1) KLT 640], Subramanian Vs. State

of Kerala [2009 (1) KLT 77) and in Sareesh v. District

Collector {2009(2) KLT 906}.

6. I make it clear that I have not considered

the petitioner’s contentions on merits. It is upto the District

Collector to consider whether the vehicle is to be released

on interim custody or not. It is also upto the District

W.P.(C).19010 of 2009

:: 4 ::

Collector to consider, in accordance with law, the question

as to whether the vehicle belonging to the petitioner has

been used in a manner as to contravene the provisions of

the Act and the Rules framed thereunder and as to whether

the vehicle is liable for confiscation and pass final orders on

that basis.

The writ petition is disposed of as above. The

petitioner shall produce copies of the judgments in

Subramanian, Shoukathali and Sareesh, 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