High Court Kerala High Court

Koshi vs The State Of Kerala on 22 September, 2010

Kerala High Court
Koshi vs The State Of Kerala on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3888 of 2010()


1. KOSHI, S/O. GEORGE, AGED 48 YEARS,
                      ...  Petitioner
2. DANIYEL KUTTY @ RAJAN, S/O. GHEE

                        Vs



1. THE STATE OF KERALA, THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SAKIR.K.H.

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/09/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.3888 of 2010
            --------------------------

                       ORDER

Petitioner, the accused in C.C.No.107/2008 on

the file of Judicial First Class Magistrate’s

Court, Adoor, filed this petition under Section 482

of Code of Criminal Procedure to quash the

cognizance taken for the offences under Sections 20

and 21 of Kerala Protection of River Banks &

Regulation of Removal of Sand Act (hereinafter

referred to as ‘the Act’) on Annexure-A1 final

report submitted by Sub Inspector of Police, Enathu

contending that cognizance could have been taken

only on a complaint filed by an officer authorised

under the Act and not on a final report submitted

under Section 173(2) of Code of Criminal Procedure.

2. Annexure-A1 final report shows that

cognizance was taken by the learned Magistrate on a

final report submitted under Section 173(2) of Code

of Criminal Procedure and not on a complaint filed

CRMC 3888/10 2

by an officer authorised under the Act. As held by

this Court in Abdul Azeez v. State of Kerala (2010

(1) KLD 109) and Ismail v. State of Kerala (2010

(3) KHC 677), cognizance taken on a final report

submitted under Section 173(2) of Code of Criminal

Procedure for an offence under the Act could only

be quashed, as cognizance could have been taken

only on a complaint submitted by an officer as

provided under Section 25 of the Act.

Petition is allowed. The cognizance taken in

C.C.No.107/2008 on the file of Judicial First Class

Magistrate’s Court, Adoor on Annexure-A1 final

report is quashed. It is made clear that quashing

of the cognizance taken will not affect the rights

of the officer authorised under the Act to file a

complaint or the learned Magistrate to take

cognizance of the offence, in accordance with law.

22nd September, 2010 (M.Sasidharan Nambiar, Judge)
tkv