High Court Kerala High Court

C.I. Paul vs State Of Kerala on 20 August, 2009

Kerala High Court
C.I. Paul vs State Of Kerala on 20 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22057 of 2009(B)


1. C.I. PAUL, S/O. ITTIRA, CHERPANATH
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE CHIEF CONSERVATOR OF FOREST,

3. THE FOREST RANGE OFFICER,

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :20/08/2009

 O R D E R
                                     V.GIRI, J.
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                         W.P.(C) No. 22057 of 2009
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                 Dated this the 20th day of August, 2009

                                JUDGMENT

Petitioner is the accused in O.R.No.10 of 2007 on the file of Judicial

First Class Magistrate, Chalakudy. He was an Assistant Sub Inspector. He

claims to have purchased rosewood trees from one Mr.K.T. Joseph under

the sale agreement dated 25-8-2007. The said trees along with certain others

were seized by the forest officials. The allegation is that the petitioner has

no authority to store rosewood trees. In so far as teakwood is concerned,

though he was issued a pass, the quantity retained by him is not the

permissible quantity. The petitioner approached the Judicial First Class

Magistrate, Chalakudy for release of the timber. This was dismissed, as per

Ext.P5 holding that the timber had not been produced as “thondi” before

the Magistrate by the forest officials. The petitioner was given an

opportunity to approach the forest officials.

2. Petitioner approached this Court for a direction to release the

timber. This Court had directed the respondents to complete the

adjudication, pursuant to the seizure, which is the subject matter of

Annexure A2(a) mahazar, within a time limit. The time has been extended

W.P.(C) No. 22057/09 2

to 1-12-2009. Petitioner prays for release of the timber, pending such

investigation.

3. This Court had already considered the petitioner’s case for

release of the timber vide Ext.P4 judgment. There is a time frame fixed to

complete the investigation. This has to be adhered to. On completion of the

investigation, the articles shall be produced before the Magistrate who shall

deal with an application, if any, filed by the petitioner under section 457

Code of Criminal Procedure. If the investigation is not completed within the

time granted or extended by this Court, then the petitioner’s application for

release of timbers seized from him shall be considered and orders passed for

release, subject to such conditions as are found appropriate.

The petition is disposed of as above.

V. GIRI, JUDGE.

mn.