High Court Kerala High Court

Jayan vs The State Of Kerala on 31 August, 2010

Kerala High Court
Jayan vs The State Of Kerala on 31 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3333 of 2010()


1. JAYAN, S/O. RAJAN, AGED 29 YEARS,
                      ...  Petitioner
2. SHAMSUDHEEN, S/O KUNJUMUHAMMED,

                        Vs



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

                For Petitioner  :SRI.SAKIR.K.H.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :31/08/2010

 O R D E R

M.Sasidharan Nambiar, J.

——————————-
Crl.M.C.Nos.3333 & 3340 of 2010

——————————-

COMMON ORDER

These petitions are filed by the respective

accused in C.C.No.725/2008 and C.C.No.418/2007 on

the file of Judicial First Class Magistrate’s

Court, Adoor to quash the cognizance taken on a

final report submitted by Sub Inspector of Police,

Pandalam for the offences under Sections 20 and 21

of Kerala Protection of River Banks and Regulation

of Removal of Sand Act, 2001 and Rule 48(K) read

with Rule 58 of Kerala Minor Mineral Concession

Rules contending that learned Magistrate should not

have taken cognizance on a final report submitted

by the Sub Inspector of Police, when cognizance

could be taken only on a report submitted by the

officer authorised under the Act. Petitioner is

relying on the decision of this Court in Abdul

Azeez v. State of Kerala (2010 (1) KLT 394). The

decision in Abdul Azeez’z case (supra) is upheld by

CRMC 3333&3340/10 2

the Division Bench of this Court in Ismayil v.

State of Kerala (2010 (3) KLT 706).

2. In view of the decision in Abdul Azeez’s

case (supra), as upheld by the Division Bench in

Ismayil’s case (supra), the cognizance taken can

only be quashed.

Petitions are allowed. C.C.Nos.725/2008 and

418/2007 are quashed. But, it is made clear that

quashing of the cognizance taken will not affect

the right of the authorised officer to file a

complaint or the Magistrate to take cognizance of

the offence on such a complaint.

31st August, 2010 (M.Sasidharan Nambiar, Judge)
tkv