High Court Kerala High Court

Anson D.M. vs The Sub Divisional Magistrate on 9 June, 2009

Kerala High Court
Anson D.M. vs The Sub Divisional Magistrate on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 613 of 2009()


1. ANSON D.M., AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUB DIVISIONAL MAGISTRATE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE VILLAGE OFFICER,

4. M.K. KRISHNAN, MANGAT HOUSE,

                For Petitioner  :SRI.V.M.KURIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/06/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
                CRL.M.C.NO. 613 OF 2009
              ------------------------------------------

                 Dated       9th     June 2009



                         O R D E R

This petition is filed under Section 482 of Code

of Criminal Procedure to quash Annexure 6 order passed

by first respondent, Sub Divisional Magistrate,

Muvattupuzha dated 2-3-2005 in A3.804/2004. Sub

Divisional Magistrate passed that order purportedly

under Section 133 of Code of Criminal Procedure on a

complaint received from fourth respondent. From the

case records of Sub Divisional Magistrate, made

available by learned Public Prosecutor, it is seen

that on 29-1-2004 fourth respondent filed a complaint

before Revenue Divisional Officer, Muvattupuzha

stating that with regard to the obstruction of a way

being used by fourth respondent and his neighbours

caused by Moolamattathil Devassia and his children

Manuel and petitioner herein, a complaint was filed by

fourth respondent on 28-5-2003 and the matter was

enquired by Revenue Divisional Officer on 21-12-2003

and inspite of the promise to take action, no action

CRMC 613/09
2

was taken. It was contended that due to the inaction,

Devassia and his children had closed the way and it is

causing much difficulty to the children to go to

nursery school and therefore immediate action is to be

taken.

2. The file shows that a report was called for

from the Village Officer by the Revenue Divisional

Officer and a report dated 3-2-2004 was received.

Thereafter notice was issued to fourth respondent,

Devassia and Manual directing them to appear on 15-3-

2004, then to 5-7-2004, then to 6-9-2004 and then to

20-10-2004. The file does not disclose what

transacted on the respective dates. On 8-2-2005 a

conditional order was passed under Section 133 of Code

of Criminal Procedure directing Devassia and Manual to

take immediate and effective steps to remove the

obstruction in the pathway within one week on receipt

of the order or to appear before the Court on

28-2-2005 and show cause why this order should not be

made absolute. From a reading of the order, the said

order satisfies a conditional order as provided under

Section 133 of Code of Criminal Procedure. The case

records do not show what happened on 28-2-2005. It

CRMC 613/09
3

does not show that counter petitioners, Devassia and

Manual, did not appear and did not show any cause or

if they had appeared whether they were questioned as

provided under Section 137 of Code of Criminal

Procedure and if so, whether they disputed the

existence of the public right or not. It is seen from

the records that a statement is filed by the counter

petitioners therein dated 1-3-2005 for condoning their

failure to appear on the previous posting date and to

set aside the conditional order. Annexure 6 order was

thereafter seen passed on 2-3-2005 purportedly under

Section 133 of Code of Criminal Procedure (and not

under Section 138). The order shows that it has been

made to appear to Sub Divisional Magistrate that the

pathway that passed near to the property of counter

petitioners and ends at the property of the petitioner

is closed down and obstructed and therefore Sub

Divisional Magistrate do thereby directed the counter

petitioners Devassia and Manual to take immediate and

effective steps to remove the obstruction in the

pathway. Annexure-6 order is sought to be quashed by

filing this petition under Section 482 of Code of

Criminal Procedure by the petitioner, who is not a

CRMC 613/09
4

party to the proceedings. He is the son of first

counter petitioner Devassia before the Sub Divisional

Magistrate. According to the petitioner, first

counter petitioner in the proceedings, Devassia, sold

the property in his favour as per Annexure 1 Sale Deed

dated 1-3-2004 and he did not get any notice in the

proceedings and so Annexure-6 order is illegal and has

to be quashed.

3. Learned Counsel appearing for fourth

respondent submitted that after Annexure 6 order was

passed first counter petitioner challenged that order

before this Court in W.P.(C) No.7448/2005 and the Writ

Petition was dismissed on 4-3-2005 finding that

remedy of the petitioner therein is to file a revision

challenging that order.

4. Learned counsel argued that in spite

of the writ petition, the father and brother of the

petitioner did not challenge that order by filing a

revision and the order became final and as the order

passed under Section 138 of Code of Criminal Procedure

was not executed, fourth respondent was compelled to

file Crl.M.C.4506/2008 before this court which was

disposed on 27/1/2009 with a direction to the Sub

CRMC 613/09
5

Divisional Magistrate to execute the order and it is

thereafter the present petition is filed without any

bonafides. Learned counsel also argued that as seen

from the order in I.A.682/2005 and I.A.1066/2005 in

O.S.123/2005 on the file of Munsiff court,

Muvattupuzha available in the case records produced by

the Public Prosecutor, case of the petitioner in this

petition can only be rejected as the petitioner was

aware of the proceedings pending before the Sub

Divisional Magistrate and in such circumstances when

the validity of the proceedings under Annexure-6

order was upheld by this court in the writ petition,

as well as in the earlier criminal M.C., a different

view cannot be taken and therefore the petition can

only be dismissed.

5. Section 133 of Code of Criminal

Procedure enables the Sub Divisional Magistrate or

Executive Magistrate, on receiving a report of police

officer or other information and on taking such

evidence which he thinks fit, and considers that

any unlawful obstruction or nuisance should be removed

from any public place or from any way, river or

channel which is or may be lawfully used by the

CRMC 613/09
6

public, to pass a conditional order requiring the

person causing such obstruction or nuisance to remove

such obstruction or nuisance within a time to be fixed

in the order and if he objects so to do, to appear

before himself or some other Executive Magistrate at

a time and place to be fixed by the order and show

cause why the order should not be made absolute.

Section 136 provides the consequence of failure to

comply with the order. Under the said section, if such

person does not perform the said act or failed to

appear and show cause he shall be liable to the

penalty prescribed under Section 188 of Indian Penal

Code and the conditional order shall be made absolute.

Section 137 prescribes the procedure to be followed by

the Magistrate when such person appears before

Magistrate. Under Section (1) when such person appears

the Magistrate is bound to question him whether he

denies the existence of any public right in respect of

the way or not and if, he denies the existence of

public right, under sub section 2 the Magistrate has

to conduct an enquiry and find whether there is any

reliable evidence in support of such denial. If it is

found that there is reliable evidence to support the

CRMC 613/09
7

denial, he shall stay the proceedings till a civil

court decides that question and if not Magistrate has

to proceed as provided under Section 138. A final

order under Section 138 could be passed only after an

enquiry including recording the evidence as in a

summons case as provided therein. Thereafter,

Magistrate can either make the order absolute as it is

or with modification and and if he is not satisfied,

can drop the proceedings. This is the procedure which

is to be followed by any Sub Divisional Magistrate.

Question is whether Annexure-6 order was passed by

complying with this procedure.

6. Annexure-6 order as is seen from the

records of the Sub Divisional Magistrates is not

passed either under Sections 133, 136 or 138. A

conditional order under Section 133 was passed much

earlier and no further order is seen passed as

provided under the order. Annexure-6 order is not the

final order either under Section 136 or 138. If the

counter petitioners against whom conditional order

under Section 138 was passed did not appear, Sub

Divisional Magistrate is competent to make the

conditional order absolute as provided under Section

CRMC 613/09
8

136. Annexure-6 order dated 2/3/2005 does not show

that, that order was passed for the failure of counter

petitioners therein to appear or to show cause. If

that be so, a final order could be passed only after

enquiry as provided under Section 138 therein. The

order does not show that any such enquiry was

conducted. Records also show that no witness was

examined as in the summons case and even the factum

of existence of public way or its obstruction was

considered. Annexure-6 order shows that as it has

been made to appear to the Sub Divisional Magistrate

that pathway near to the property of counter

petitioners and ends at the property of the fourth

respondent was closed down and obstructed, counter

petitioners were directed to take immediate steps to

remove the obstruction in the pathway. Records shows

that even though based on the complaint received from

the fourth respondent a report was called for from

the Village Officer, based on that report dated

3/2/2004, no order was passed till a conditional order

was passed on 28/2/2005. Proceedings under Section 133

is seen initiated only with effect from the said

order. Though records shows that statement of the

CRMC 613/09
9

counter petitioners were filed denying the existence

of the way, Sub Divisional Magistrate has not

conducted any enquiry to find out whether there is

reliable evidence to support the denial and it was

obstructed and if so, whether fourth respondent is

entitled to get an order as provided under Section 138

of Code of Criminal Procedure. Therefore, the entire

proceedings taken by the Sub Divisional Magistrate is

in violation of the provisions of Sections 133 to 138

of Code of Criminal Procedure and therefore illegal.

7. Though learned counsel appearing for

fourth respondent submitted that the order was upheld

by this court in the earlier proceedings and therefore

a different view cannot be taken, I find from the

judgment in W.P.C.7448/2005 that this court did not

consider validity of Annexure-6 order. That writ

petition was disposed holding that the writ petitioner

has a remedy of filing a revision challenging that

order and therefore the writ petition is not

maintainable. In Criminal M.C filed by the fourth

respondent also, the validity of the order passed

under Section 138 was not considered with reference to

the records of the Sub Divisional Magistrate. There

CRMC 613/09
10

was no finding that, that order was passed by

complying with the proceedings provided in the Code

of Criminal Procedure. Hence, those orders will not

fetter this court from interfering with Annexure-6

order. When it is found that the order was passed in

violation of the procedure. When petitioner is

challenging the validity of the order and the records

of the Sub Divisional Magistrate was made available

and it is found that order was passed without

complying with the procedure and therefore illegal,

this court is bound to correct the mistake committed

by the Sub Divisional Magistrate.

8. Hence Annexure-6 order passed by the Sub

Divisional Magistrate is quashed. It is made clear

that Sub Divisional Magistrate is entitled to proceed

from the stage under Section 133. As subsequent to

the petition originally filed by fourth respondent,

first counter petitioner therein had transferred the

property in favour of the petitioner herein,

petitioner is entitled to appear before the Sub

Divisional Magistrate. Sub Divisional Magistrate on

such appearance shall question him whether he denies

existence of public right as provided under Section

CRMC 613/09
11

137(1). Fourth respondent and petitioner are directed

to appear before the Sub Divisional Magistrate on

8/7/2009. Petitioner shall file a statement, if any,

on that day. Sub Divisional Magistrate shall the

question the petitioner as provided under Section 137

whether he denies the public way or not. If he denies

as provided under Section 137(2), Sub Divisional

Magistrate shall conduct an enquiry and if it is found

that there is no reliable evidence, Magistrate shall

proceed under Section 138 and only after recording the

evidence in a summons case, the final order is to be

passed. It is made clear that what is to be decided by

the Sub Divisional Magistrate is not the present

stage of the way but that on the date on which the

first order under Section 133. Sub Divisional

Magistrate to pass final order within six months from

the date of appearance of the parties.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.