High Court Kerala High Court

M.G.Thomas vs State Of Kerala on 1 July, 2009

Kerala High Court
M.G.Thomas vs State Of Kerala on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1789 of 2009()


1. M.G.THOMAS, AGED 75 YEARS
                      ...  Petitioner
2. EAPEN VARGHESE @ SHAJI M.VARGHESE,

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SMT.CELINE JOSEPH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :01/07/2009

 O R D E R
           M.Sasidharan Nambiar, J.
          --------------------------
           Crl.M.C.No.1789 of 2009
          --------------------------

                     ORDER

Petitioners are accused 2 and 3 in C.C.

No.316/08 on the file of Chief Judicial

Magistrate’s Court, Kalpetta. Prosecution case

is that all the accused committed offences

under Sections 2(14), 39B, 51 and 57 of the

Wild Life (Protection) Act, 1972 (hereinafter

referred to as ‘the Act’). The case as

against the first petitioner is that he is the

owner of Hotel ‘MGT International’ near Civil

Station, Wayanad at Kalpetta and on 8.4.2004

getting information that trophy of wild animal

is kept in the building, Forest Range Officer

conducted a raid and seized the trophy from

the room used by the first accused, the

Manager, who was reportedly hospitalised at

that time. The case is that first petitioner,

being the owner and second petitioner, being

CRMC 1789/09 2

the person in charge of running of the hotel, have

also committed offences under Sections 2(14), 39B,

51 and 57 of the Act. This petition is filed under

Section 482 of the Code of Criminal Procedure to

quash the proceedings as against the petitioners.

2. It is contended that there is no specific

overt act alleged against the petitioners and

though the building belongs to the first

petitioner, hotel is being managed by the second

petitioner and the trophy was seized from the room

of the first accused and in the absence of

allegation of any overt act against the

petitioners, prosecution as against them is only an

abuse of process of the court and therefore, the

case as against them is to be quashed.

3.Learned counsel appearing for the petitioners

and learned Public Prosecutor were heard.

4. The argument of the learned counsel

appearing for the petitioners is that Annexure-I

charge sheet submitted by the Forest Range Officer

itself would show that first petitioner, though is

CRMC 1789/09 3

the owner of the hotel, due to his age as well as

illness, was not managing the hotel and second

petitioner is managing it and in such

circumstances, even if first accused committed any

offence, first petitioner cannot be prosecuted for

the offences and therefore, prosecution as against

the first petitioner is an abuse of process of the

court and is to be quashed. As against the second

petitioner, it is contended that even though second

petitioner is running the hotel, the case was

foisted due to enmity of the employees of the

Zodiac Bar, as the period expired and a case is

pending before the Munsiff’s Court, Kalpetta for

eviction and second petitioner has nothing to do

with the offences alleged and if at all, it would

lie only against the first accused and therefore,

the case as against second petitioner also is to be

quashed.

5. Learned Public Prosecutor argued that the

offending trophy was seized from the room of the

Manager of the hotel and the hotel is owned by the

CRMC 1789/09 4

first petitioner and therefore, the presumption is

that the offending trophy was kept there with the

knowledge of the first petitioner and under Section

57 of the Act, a presumption is available in favour

of the prosecution as against the first petitioner

also and therefore, the case cannot be quashed

exercising the inherent powers of this Court under

Section 482 of Code of Criminal Procedure. Learned

Public Prosecutor also submitted that as far as

second petitioner is concerned, he is the person

responsible for running the hotel and in such

circumstances question whether offending trophy was

kept there with the knowledge and consent of the

second petitioner is a matter for decision on

evidence and at this stage second petitioner is not

entitled to get the proceedings quashed.

6. The presumption provided under Section 57

of the Act can be drawn only if possession, custody

or control of any captive animal, animal article,

meat (trophy, uncured trophy, specified plant or

part or derivative thereof) is established with the

CRMC 1789/09 5

accused. If possession, custody or control is

established, there is a presumption until the

contrary is proved, that such person is in unlawful

possession, custody or control of such captive

animal, animal article, meat (trophy, uncured

trophy, specified plant or part or derivative

thereof). Therefore, unless possession of the

trophy with first petitioner is established,

presumption available under Section 57 of the Act

cannot be invoked as against him. Annexure-I

charge sheet itself shows that first petitioner is

not attending to the management of the hotel

because of his age and illness. In such

circumstances, unless there is material to show

that the seized trophy was kept in the building

either by first petitioner or at least with his

consent or knowledge, first petitioner cannot be

prosecuted. In the absence of any such allegation

in the final report, prosecution as against the

first petitioner, though he is the owner of the

hotel, who has nothing to do with the running of

CRMC 1789/09 6

the hotel at the relevant time, is only an abuse of

process of the court and it can only be quashed.

7. With regard to second petitioner, the

position is different. The materials produced

establish that second petitioner was running the

hotel for the first petitioner at the relevant

time. In such circumstances, second petitioner

cannot express ignorance of the presence of

offending trophy seized from the hotel. The

question whether second petitioner is liable for

the possession or not cannot be decided at this

stage, as it can be decided only after recording

the evidence. Hence, case as against second

petitioner cannot be quashed invoking the inherent

powers under Section 482. If charge is not framed,

second petitioner is at liberty to seek an order of

discharge under Section 239 of Code of Criminal

Procedure.

The petition is partly allowed. C.C.No.

316/2008 on the file of Chief Judicial Magistrate’s

Court, Kalpetta as against first petitioner/second

CRMC 1789/09 7

accused is quashed. The case as against the second

petitioner is to be continued.

1st July, 2009 (M.Sasidharan Nambiar, Judge)
tkv