High Court Kerala High Court

Abdul Azeez vs State Of Kerala on 16 February, 2010

Kerala High Court
Abdul Azeez vs State Of Kerala on 16 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 357 of 2010()


1. ABDUL AZEEZ, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. FOREST RANGE OFFICER,

                For Petitioner  :SRI.ANIL KUMAR SREEDHARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/02/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.357 of 2010
            --------------------------

                       ORDER

Car KL-53/A 141 was seized by the police in

Crime No.1420/2009 of Ernakulam Town South Police

Station, registered for the offences under Sections

39(b), 42, 44, 49(b) and 51 of Wild Life

(Protection) Act, 1972. Petitioner filed C.M.P.No.

4898/2009 under Section 451 of Code of Criminal

Procedure before Additional Chief Judicial

Magistrate’s Court (Economic Offences), Ernakulam

for interim custody of the vehicle. By Annexure-A1

order, learned Magistrate dismissed the petition

holding that as the vehicle was allegedly used for

transporting ivory tusks, it is liable to be

confiscated under Section 61A of Kerala Forest Act

and therefore, the vehicle cannot be released to

the petitioner. This petition is filed under

Section 482 of Code of Criminal Procedure to quash

Annexure-A1 order and to get the vehicle released.

CRMC 357/10 2

2. Learned counsel appearing for the petitioner

and learned Public Prosecutor were heard.

3. Learned counsel, relying on the decision of

this Court in Mohammed Ismail v. State of Kerala

(2004 (3) KLT 322), argued that the Magistrate is

competent to grant interim custody of the vehicle

when the offences alleged are only under the Wild

Life (Protection) Act, 1972 and confiscation of the

vehicle would arise only on conviction of the

accused for the said offences and hence, Annexure-

A1 order is to be quashed.

4. Learned Magistrate dismissed the petition

for the sole reason that as the vehicle was

allegedly used for transporting ivory tusks, it is

liable to be confiscated under Section 61A of

Kerala Forest Act.

5. Section 61A of Kerala Forest Act provides

that notwithstanding anything contained in the

foregoing provisions of the said Chapter, where a

forest offence is believed to have been committed

CRMC 357/10 3

in respect of timber, charcoal, firewood or ivory,

which is the property of the Government, the

officer seizing the property under Section 52(1)

shall, without any unreasonable delay, produce it,

together with all tools, ropes, chains, boats,

vehicles and cattle used in committing such

offence, before an officer authorised by the

Government in this behalf by notification in the

Gazette.

6. Confiscation under Section 61A of Kerala

Forest Act could only be in respect of a vehicle

used for committing a forest offence. There is no

case for the prosecution that any forest offence

was committed. On the other hand, the vehicle was

seized on the allegation that offences under Wild

Life (Protection) Act were committed.

7. Section 50 of Wild Life (Protection) Act

provides for search, arrest and detention. Under

sub-section (3), it shall be lawful for any of the

officers referred to in sub-section (1) to stop and

CRMC 357/10 4

detain any person, whom he sees doing any act for

which a licence or permit is required under the

provisions of the Act for the purpose of requiring

such person to produce the licence or permit and if

such person fails to produce the licence or permit,

he could be arrested without warrant. Under sub-

section (4), any person detained or things seized,

under the foregoing power, shall forthwith be taken

before the Magistrate to be dealt with according to

law.

8. Confiscation provided under Wild Life

(Protection) Act is only under Section 51(2). Under

Section 51(2), a court, trying the offence under

this Act, upon conviction of the person under the

Act, may order that the vehicle used for commission

of the offence shall be forfeited to the State.

Till then, it is not the property of the

Government. If so, interim custody could be granted

on sufficient conditions. Therefore, learned

Magistrate was not justified in dismissing the

CRMC 357/10 5

petition on the ground that the property is liable

for confiscation under Section 61A of Kerala Forest

Act.

Petition is allowed. Annexure-A1 order is

quashed. Additional Chief Judicial Magistrate

(Economic Offences), Ernakulam is directed to pass

appropriate order in C.M.P.No.4898/2009, in

accordance with law.

16th February, 2010 (M.Sasidharan Nambiar, Judge)
tkv