High Court Kerala High Court

P.V.Poulose vs The District Collector on 24 August, 2007

Kerala High Court
P.V.Poulose vs The District Collector on 24 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23171 of 2007(H)


1. P.V.POULOSE, S/O.VAREED, PARACKAL
                      ...  Petitioner
2. P.K.SASI, PUNNELY HOUSE, AVANAMKODU,

                        Vs



1. THE DISTRICT COLLECTOR, THRISSUR.
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. GEOLOGIST, DISTRICT OFFICE,

4. SRI.DEVADAS MASTER, S/O.RAVI,

5. SRI.BAIJU, S/O.BAVA, AYYARIL HOUSE,

6. SRI.MATHACHAN, CHERAMKERI,

7. SRI.REJI, S/O.VARGHESE, CHEEROTHI,

8. SRI.HARI, S/O.RAJAPPAN, VARIKKAD,

9. SRI.NIRMAL, S/O.CHACKO, PAKKADAN HOUSE,

                For Petitioner  :SRI.T.KRISHNAN UNNI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :24/08/2007

 O R D E R
                            R.BASANT, J.
                         ----------------------
                     W.P.C.No.23171 of 2007
                   ----------------------------------------
             Dated this the 24th day of August 2007

                         J U D G M E N T

The petitioner has come to this court aggrieved by Ext.P9

order issued by the District Magistrate/District Collector,

Thrissur under Section 144 Cr.P.C. Various grounds are urged

to assail Ext.P9 order passed under Section 144 Cr.P.C. The

learned Public Prosecutor was directed to take instructions.

Instructions have been taken and a statement has been filed.

Today, when the matter came up for hearing, the learned

counsel for the petitioner submits that Ext.P9 order does not live

any more in the light of the mandate of Section 144(4) Cr.P.C

which stipulates that no order under Section 144 Cr.P.C shall

remain in force for more than two months from the making

thereof. The order was passed on 14/5/2007. On 14/7/2007, the

order must have come to an end. It cannot remain in force

thereafter. There is no contention that any order/notification has

been issued under the proviso to Section 144(4) Cr.P.C. The

State has no case that any such notification/order has been

passed by the State Government.

W.P.C.No.23171/07 2

2. I must, in these circumstances, agree with the learned

counsel for the petitioner that it is not necessary to issue any

further directions in this writ petition, the impugned order

Ext.P8 having now ceased to remain in force in the light of the

mandate under Section 144(4) Cr.P.C.

3. This writ petition is accordingly allowed to the above

extent.




                                            (R.BASANT, JUDGE)
jsr

                 // True Copy//      PA to Judge

W.P.C.No.23171/07    3

W.P.C.No.23171/07    4

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007