High Court Kerala High Court

B. Radhakrishnan vs State Of Kerala on 9 December, 2010

Kerala High Court
B. Radhakrishnan vs State Of Kerala on 9 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4824 of 2010()


1. B. RADHAKRISHNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. ASSISTANT ENGINEER,

                For Petitioner  :SRI.J.JULIAN XAVIER

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/12/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.4824 of 2010
            --------------------------

                       ORDER

Petitioners are the accused in S.C.No.261/2009

on the file of Sessions Court, Palakkad, taken

cognizance for the offences under Sections 135, 138

and 139 of Indian Electricity Act read with Section

34 of Indian Penal Code on Annexure-1 final report

submitted by Sub Inspector of Police, Walayar under

Section 173(2) of Code of Criminal Procedure. This

petition is filed under Section 482 of Code of

Criminal Procedure to quash the proceedings

contending that cognizance should have been taken

on a final report only as provided under Section

151 of Indian Electricity Act.

2. Learned counsel appearing for the petitioner

and learned Public Prosecutor were heard.

3. Annexure-1 final report shows that it was

submitted on 30.11.2005 and cognizance was taken

and summons was issued to 16.1.2006. Section 151A

CRMC 4824/10 2

of Indian Electricity Act came into force only with

effect from 15.6.2007. Therefore, before 15.6.2007,

as provided under Section 151 of Indian Electricity

Act, cognizance could have been taken only on a

complaint as provided therein and not on a final

report submitted under Section 173(2) of Code of

Criminal Procedure as held by this Court in Chacko

v. Mohandas (2010 (3) KLT 122) and Paramasivam v.

Union of India (2007 (2) KLT 733). Hence, the

cognizance taken can only be quashed.

Petition is allowed. Cognizance taken in C.P.

No.91/2005, now pending as S.C.No.261/2009 on the

file of Sessions Court, Palakkad is quashed. It is

made clear that quashing of the complaint will not

disentitle the learned Sessions Judge to take

cognizance even on a final report, in view of

Section 151A of Indian Electricity Act, subsequent

to 15.6.2007.

9th December, 2010 (M.Sasidharan Nambiar, Judge)
tkv