High Court Kerala High Court

Roy Mathew vs State Of Kerala on 3 February, 2011

Kerala High Court
Roy Mathew vs State Of Kerala on 3 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 294 of 2011()


1. ROY MATHEW, S/O. K.M.MATHEW,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESNTED BY
                       ...       Respondent

2. FOREST RANGE OFFICER,

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :03/02/2011

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                              Crl.M.C. No.294 of 2011
                            --------------------------------------
                     Dated this the 3rd day of February, 2011.

                                         ORDER

Petitioner is accused No.5 in C.C.No.411 of 2006 of the court of learned

Judicial First Class Magistrate, Ranni facing trial for offences punishable under

Sections 4(1) and 13(1) of the Kerala Preservation of Trees Act (for short, “the

KPT Act”) and Rules 3(iii) and 10 of the Kerala Forest Produce Transit Rules

(for short, “the Rules”) on the final report submitted by the Range Officer,

Vadasserikkara in O.R.No.9 of 2003. Case is that on 12.07.2003 the forest

officials while on patrol duty found accused Nos.1 and 2 transporting teak timber

in a jeep bearing registration No.KL-03/A-7085 without any pass for such transit.

It is alleged that on questioning accused Nos.1 and 2 confessed to the forest

officials that the teak timber was cut and removed from the property of petitioner.

Annexure-1 is the form-I, report against accused Nos.1 to 3. Annexure-2 is the

form-II, report stating the place of occurrence as property in the possession of

petitioner and his brother, George Mathew. It is contended in this proceeding

that no offence under the Act or the Rules is made out since even according to

the prosecution the teak tree was cut down from the residential compound of

petitioner and in so far as there is no case that it is a residential compound

exceeding one hectare there is no restriction of cutting of trees in view of

Section 4 of the Act. Further argument is that since the teak tree is not a ‘forest

produce’ as defined in the Act or the Kerala Forest Act, there could be no

Crl.MC No.294/2011

2

violation of the rules. It is contended that there is absolutely no material to show

that the teak tree was cut and removed from his property. It is contended that

none of the records produced by the prosecution would show that sanction under

Section 18 of the Act is obtained to proceed against petitioner and others. It is

contended that during the relevant time petitioner was at Ernakulam looking after

his ailing wife. Cutting of tree at any rate was without the knowledge or consent

of petitioner. In support of the contention learned counsel has placed reliance

on the decisions in Augustine Mathew v. State of Kerala (2009 (3)

KLT 560) and Sukumaran v. State of Kerala (2010 (1) KLT 546).

Learned counsel however has requested that petitioner may be allowed to

withdraw this petition and may be permitted to appear in the trial court through

lawyer granting exemption from personal appearance under Section 205 of the

Code of Criminal Procedure (for short, “the Code”). Learned counsel has

highlighted the difficulties of petitioner in personally appearing in court on every

date of posting.

Having regard to the decision of the Supreme Court in TGN Kumar

v. State of Kerala and others (2011 (1) KHC 142) I do not think it

proper to issue any such direction in this proceeding. But I make it clear that if

petitioner preferred an application under Section 205 of the Code learned

Magistrate shall consider that application having regard to the circumstances of

the case, nature of allegations made against petitioner and bearing in mind

Crl.MC No.294/2011

3

the decision of the Supreme Court in Basavaraj R. Patil and others v.

State of Karnataka and others ((2000) 8 SCC 740) and pass

appropriate orders on that application. Coercive steps if any initiated against

petitioner will stand in abeyance for a period of two months from this day or till

learned Magistrate passes appropriate orders on the applications preferred by

the petitioner, whichever is earlier. During such period petitioner shall prefer

appropriate applications in the court below. This petition is disposed of in the

above observation and direction and without prejudice to the right of petitioner to

take up all appropriate contentions/pleas in the trial court.

THOMAS P.JOSEPH,
Judge.

cks