High Court Kerala High Court

Jafar vs State Of Kerala Rep.By Public … on 21 May, 2009

Kerala High Court
Jafar vs State Of Kerala Rep.By Public … on 21 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1492 of 2009()


1. JAFAR, S/O SAIDHU MUHAMMED,AGED 33 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY PUBLIC PROSECUTOR
                       ...       Respondent

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :21/05/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
              ------------------------------------------
               CRL.M.C.NO.1492 OF 2009
              ------------------------------------------
                 Dated       21st     May 2009

                           O R D E R

Petitioner is accused in Crime No.117/2002

of Eloor Police Station. Case against petitioner is

that he committed offence under Section 188 of

Indian Penal Code and 17(4) read with section 22 of

Kerala Protection of River Banks Regulation of Sand

Mining Act, 2001. Judicial First Class Magistrate,

North Paravur took cognizance of the offence on a

complaint filed by Sub Inspector of Police, Eloor on

18/11/2002. This petition is filed to quash the FIR

as well as Annexure-II final report for the reason

that on 18/11/2002, when the offence was taken

cognizance the Sub Inspector has no authority to file

a complaint under Section 25 and only as per gazette

notification G.O(Ms) No.11/07/RD dated 10/1/2007

published in Kerala Gazette dated 18/1/2007, Station

House officers were given power to file a complaint

under Section 25 of the Kerala Protection of River

Banks Regulation of Sand Mining Act and therefore

Annexure-I FIR and Annexure-II charge sheet are to be

CRMC 1492/09
2

quashed. Reliance was placed on the decision in Rijo

v. State of Kerala and another (2008 (1) KLT 664). It

was also argued that offence under Section 188 cannot

be taken cognizance unless sanction was given by the

court as provided under Section 195(1) and as no

sanction was obtained, case for the offence under

Section 188 of Indian Penal Code is also liable to be

quashed. Learned counsel vehemently submitted that as

sanction is necessary under Section 195(1) of Code of

Criminal Procedure and no sanction was obtained from

the court, cognizance of the offence under Section

188 of Indian Penal Code could not have been taken.

Learned Public Prosecutor submitted that in view of

the decision of this court in Rijo’s case

submission of the petitioner is tenable.

2. In view of the decision of this court

in Rijo’s case the petition can only be allowed. The

cognizance of the offence was taken on 18/11/2002. But

Sub Inspector was authorised to file complaint under

Section 25 by notification only w.e.f. 18/1/2007.

Hence learned Magistrate cannot legally take

cognizance of the offence on 18/11/2002. It was bad.

So also as no sanction was obtained under Section

195(1) of Code of Criminal Procedure, cognizance of

the offence under Section 188 of Indian Penal Code

CRMC 1492/09
3

also could not have been taken by the Magistrate in

2002. Hence the petition is allowed. Annexure-I FIR

and Annexure-II charge sheet were quashed as the Sub

Inspector was not authorised to file a complaint at

that time and the Magistrate could not have taken

cognizance of the complaint.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.