High Court Kerala High Court

Mini vs The Sub Inspector Of Police on 22 February, 2007

Kerala High Court
Mini vs The Sub Inspector Of Police on 22 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3222 of 2004(C)


1. MINI, D/O.LATE SOLOMON, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE STATE OF KERALA, REP. BY THE

                For Petitioner  :SRI.C.K.PAVITHRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :22/02/2007

 O R D E R
                                   R.BASANT, J

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

                           Crl.M.C.No.3222 of 2004

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

                  Dated this the 22nd day of February, 2007


                                       ORDER

The petitioner, a woman, faces prosecution as the 2nd accused

for offences under Sections 3 and 4 of the Immoral Traffic

(Prevention) Act, 1956. Cognizance has been taken by the learned

Magistrate on the basis of a final report submitted by the police. The

petitioner, it is submitted, has already entered appearance before the

learned Magistrate. She has come to this Court with this petition

under Section 482 Cr.P.C with a prayer that the prosecution against

her may be quashed invoking the powers under Section 482 Cr.P.C.

2. The crux of the allegations against the petitioner is that

she along with the 1st accused were found engaged in prostitution on

07.01.2003 at 8.20 p.m in a room taken on rent by the 1st accused in

Kollam Lal Bahadur Stadium Complex, where the 1st accused runs

M/s.Raja Finance.

3. It is the case of the prosecution that the Sub Inspector of

Police, Kollam East Police Station received information about the

commission of the offence at the scene of the crime. He allegedly

informed the Deputy Superintendent of Police. The said Deputy

Superintendent of Police allegedly authorised the Sub Inspector of

Police in writing to take the necessary further steps and the Sub

Crl.M.C.No.3222 of 2004 2

Inspector of Police along with police party and witnesses went to the

room in question where police party allegedly found the accused

persons indulging in the commission of the alleged offences. Search

was conducted by the Sub Inspector of Police. The accused persons

were arrested. Investigation was conducted and it is thereafter that

the final report was filed by the Sub Inspector of Police, Kollam East

Police Station.

4. The learned counsel for the petitioner submits that the

proceedings are liable to be quashed and continuation of the

proceedings will amount to abuse of processes of the court. The

counsel relies on two decisions of this Court in Sinu Sainudheen v.

Sub Inspector of Police [[2002(10 KLT 693] and Joseph v. S.I of

Police [2003(3) KLT 718].

5. The contention s are based on Sections 13, 14 and 15 of

the Immoral Traffic (Prevention) Act. The Sub Inspector of Police is

not a special police officer. The law as it stood on the relevant date is

that only a Deputy Superintendent of Police can function as a special

police officer. In as much as the Sub Inspector of Police was not a

special police officer, he cannot deal with the offences punishable

under the Immoral Traffic (Prevention) Act. The counsel particularly

relies on Section 13(1) of the Immoral Traffic (Prevention) Act, 1956,

which reads as follows:

“Section 13(1): Special police officer and advisory

body – (1) There shall be for each area to be specified by

Crl.M.C.No.3222 of 2004 3

the State Government in this behalf a special police

officer appointed by or on behalf of that Government for

dealing with offences under this Act in that area.

(emphasis supplied)

To “deal with the offences” which include search, arrest and all steps

in investigation, the officer has to be appointed as the special police

officer and in as much as the Sub Inspector of Police has not been so

appointed, the prosecution is bad, contends the learned counsel for

the petitioner.

6. It is further submitted that under Section 14 of the Act,

the special police officer can authorise and direct arrest by the

subordinate officers only after the offender is identified. That

provision in Section 14 cannot authorise the special police officer to

abdicate his powers in favour of his subordinate officer.

7. The learned counsel for the petitioner submits that under

Section 15 of the Act, the search can be conducted only by a special

police officer or a Trafficking Police officer and the Sub Inspector of

Police, who allegedly conducted the raid, arrest, investigation and the

filing of final report, is admittedly not a special police officer or a

trafficking police officer.

8. The learned Public Prosecutor does not make any attempt

to contend that the Sub Inspector of Police has the requisite legal

authority to conduct the raid/search or conduct the investigation or

file the final report.

Crl.M.C.No.3222 of 2004 4

9. Following the decisions in Joseph and Sinu Sainudheen,

it follows that the prosecution against the petitioner is liable to be

quashed.

10. In the result, this Crl.M.C is allowed. C.C.122 of 2003

pending before the Chief Judicial Magistrate, Kollam in so far as it

relates to the petitioner is hereby quashed.

(R.BASANT, JUDGE)

rtr/-