IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 767 of 1997(8)
1. M.NARAYANA BHAT
... Petitioner
Vs
1. RDO., KANHANGAD
... Respondent
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent :SRI.M.SASINDRAN
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :20/09/2006
O R D E R
K. PADMANABHAN NAIR ,J
-------------------------------------------------
Crl.R.P.NO.767 OF 1997
-------------------------------------------------
Dated, this the 20th day of September, 2006
ORDER
Advocate Shri M.Sasindran takes notice for respondents 2 to 13. Learned
Public Prosecutor takes notice for respondent No.1. So there is no defect.
Criminal Revision Petition itself is heard and disposed of as agreed to both sides.
2. The petitioner filed a petition before the Sub Divisional Magistrate,
Kasaragod alleging that the respondents caused obstruction to a public pathway.
There was also a prayer to initiate proceedings under Section 107 of Criminal
Procedure Code. The Sub Divisional Magistrate conducted a local inspection
and noticed that though initially some obstructions were caused to a public
pathway, but on the date of examination there was no obstruction existed and the
road was fit for vehicular traffic. It is also held that there is no material to initiate
action under Section 107 of Criminal Procedure Code and hence dropped further
proceedings. I do not find any reason to interfere with the impugned order after a
lapse of nine years. If any obstruction is now caused, it is open to the petitioner to
approach the competent authority for redressal of his grievance.
In the result, the Criminal Revision Petition is disposed of as above.
K. PADMANABHAN NAIR
JUDGE
K.PADMANABHAN NAIR, J.
Crl.R.P.NO.767 OF 1997
ORDER
20TH SEPTEMBER, 2006