High Court Kerala High Court

O.Sivarajan vs State Of Kerala on 27 January, 2011

Kerala High Court
O.Sivarajan vs State Of Kerala on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 56 of 2011()


1. O.SIVARAJAN, S/O.UNNIKELU, AGED 54
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.B.N.SHIVSANKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :27/01/2011

 O R D E R
                  THOMAS P JOSEPH, J.

                 ----------------------------------------

          Crl.M.C.Nos.4153 of 2010 and 56 of 2011

                  ---------------------------------------

               Dated this 27th day of January, 2011

                               ORDER

Petitioners are accused in Crime Nos.40 of 2010 and 41 of

2011, respectively of Mukkom Police Station for offences

punishable under Secs. 9(B)(1)(c) of the Explosive Act r/w Rules

119, 144, 146(1) of the Explosive Rules, 1983. Prosecution case

is that petitioners were using explosives in the quarries referred

to in the respective cases without the assistance of a blast man

and that explosives were not carried in a proper container or

required under the Rules. It is contended by learned counsel that

final reports are submitted based on Explosive Rules, 1983

which was repealed by the Explosive Rules 2008 with effect from

29.12.2008 while the alleged incident occurred thereafter. It is

also contended that petitioners had maintained all relevant

records as required under the law in force.

2. I have heard learned counsel for petitioners and the

learned Public Prosecutor.

3. Admittedly, the court has not framed charge against

petitioners. The question whether the materials on record

revealed any offence and if so, under which provision of law,

Crl.M.C.Nos.4153 of 2010 and 56 of 2011
-: 2 :-

whether it is under the Explosive Rules, 1983 or Explosive Rules,

2008, whether final reports are required to be returned to the

officers concerned to cure defects if any are all matters which the

trial court has to decide at the appropriate stage. It is open to the

petitioners to contend before the learned Magistrate that records

do not reveal any offence against the petitioners. In the

circumstance, it is not necessary for this court to go into those

questions in these proceedings under Sec.482 of the Code of

Criminal Procedure.

Resultantly these criminal miscellaneous cases are closed

without prejudice to the right of petitioners to take up

appropriate plea/defence for discharge/acquittal before the

learned Magistrate at the appropriate stage.

(THOMAS P JOSEPH, JUDGE)

Sbna/-