High Court Kerala High Court

Vinod.V.T. vs The District Collector on 12 October, 2010

Kerala High Court
Vinod.V.T. vs The District Collector on 12 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31262 of 2010(G)


1. VINOD.V.T., AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. THE GEOLOGIST,

4. THE DEPUTY COLLECTOR (LR),

                For Petitioner  :SRI.JOBI JOSE KONDODY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/10/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO.31262 OF 2010(G)
              --------------------------------------------------
           Dated this the 12th day of October, 2010

                           J U D G M E N T

Challenge in this writ petition is against Ext.P7 final order

passed by the District Collector exercising his powers under the

Kerala Protection of River Banks and Regulation of Removal of

Sand Act. By this order it has been held that the lorry bearing

registration No.KL-5 Y 4358 belonging to the petitioner was used

for unauthorized transportation of river sand. On that basis the

vehicle is held to be liable for confiscation and the petitioner has

been given liberty to redeem the same by remitting the value of

the vehicle.

2. The contention raised by the learned counsel for the

petitioner is that the District Collector has concluded the issue

mainly relying on the report of the Geologist, a copy of which is

Ext.P6. It is contended that Ext.P6 is not a conclusive report and

therefore the petitioner had represented to sent sample of the

sand for examination by the Director of Mining and Geology. It is

stated that without such examination the District Collector ought

not have decided the issue. It is also contended by the counsel for

WPC.No.31262 /2010
:2 :

the petitioner that the sand in question was purchased from a

dealer who has licence to deal in river sand. For that reason also

the order of confiscation is illegal

3. In so far as the report of the Geologist relied on by the

District Collector is concerned, a reading of Ext.P6 report shows,

it was found that the sand in question is a mixture of river sand

and sand manufactured by washing of weathered rock. Thus

presence of river sand is evident from the report in question.

Further examination by the Director of Mining and Geology was

recommended only for determining the ratio of river sand and not

for determining the presence of the river sand. Therefore the

report concludes the presence of the river sand. If so, there was

no reason to send the sample for further analysis. Hence

acceptance of Ext.P6 and the decision taken by the District

collector as per Ext.P7 relying on Ext.P6 cannot be faulted.

4. In so far as the contention of the petitioner that the sand

in question was purchased from a dealer who had stocked river

sand and that therefore the petitioner could not have been

faulted is concerned, in the absence of any material to

substantiate the plea, the said contention cannot be accepted.

WPC.No.31262 /2010
:3 :

That apart if the river sand was the material that the petitioner

had purchased there is absolutely no explanation about the

presence of sand manufactured by washing of weathered rock in

the lorry in question.

5. Therefore Ext.P7 order passed by the District Collector is

to be upheld and I do so.

Writ Petition fails and is dismissed.

(ANTONY DOMINIC)
JUDGE
vi/