Allahabad High Court High Court

Brij Lal Kol Son Of Nawal Kol And … vs State Of U.P. And Sri Surya Lal, Van … on 7 June, 2007

Allahabad High Court
Brij Lal Kol Son Of Nawal Kol And … vs State Of U.P. And Sri Surya Lal, Van … on 7 June, 2007
Author: R Rastogi
Bench: R Rastogi


JUDGMENT

R.K. Rastogi, J.

1. This is an application under Section 482 Cr. P.C. for quashing the proceedings of Case No. 561/IX of 2006, State of U.P. v. Brij Lal Kol and Ors. under Sections 5 and 26 of the Indian Forests Act and Sections 27, 29, 50 and 51 of Wild Life (Protection) Act, 1972 (for short the Act).

2. I have heard the learned Counsel for the applicants as well as the learned A.G.A. for the State at the admission stage and I am deciding it on merits.

3. The facts relevant for disposal of this application are that on 11.5.05 Sri Surya Lal, Van Rakshak Devari Veet, Range Manikpur District Chitrakoot submitted a report that on 11.5.05 when he was on patrol duty along with his companions named Sri Sadanand yadav, (Van Jeev Rakshak) and Sri Sahdeo Kumar Gupta (Van Jeev Rakshak) of Devari Veet, they found that yellow soil was being dug by some persons and the persons who were digging soil ran away on seeing them. However, they had identified those culprits as Brij Lal, Manbharan, Ram Bhan, Lala, Munnu, Raja Ram, Munna son of Faguna, Munna son of Veran, Chunkawan and Ram Asrey. The yellow soil dug on the spot and the instruments used in digging it like Gainta, spade, Basket etc. were recovered there. The dug yellow soil was collected in 40 bags. Thereafter the report was sent to Vanya Jeev Pratipalak, Karvi, District Chitrakoot. The Vanya Jeev Pratipalak thereafter forwarded the report to the Van Kshetradhikari, Manikpur range who asked Sri Ram Sanwarey to investigate the matter and to submit a report. The report was submitted by the Section Officer, Manikpur range and on that report an order was passed for lodging a complaint against the accused persons in the competent court Thereafter a complaint was filed in the court of C.J.M. Chitrakoot which was signed by Prabhagiya Van Adhikari, Kaimur Vanya Jeev Van Prabhag, Mirzapur, Van Kshetradhikari Vanya Jeev, Range Manikpur, Chitrakoot, and Vanya Jeev Pratipalak, Ranipur Vanya Jeev Vihar, Chitrakoot. On that complaint learned Magistrate took cognizance on 22.3.06. The present application under Section 482 Cr.P.C. has been filed to quash the aforesaid proceedings.

4. Learned Counsel for the applicants submitted before me that under Section 55 of the Wild Life (Protection) Act, 1972, the Court can take cognizance of any offence under the above Act only on a complaint and not on the basis of police report. The contention of the applicants is that in the present case a police report was submitted. The above contention is erroneous. In the present case neither F.I.R. was lodged with the police nor police investigated the matter, nor any charge sheet has been filed. On the other hand, in the present case, an employee of the forest department submitted a report against the accused persons to an Officer of his own department and then an inquiry was conducted by another employee of the department, and then a complaint was filed against the accused persons. A photo copy of the complaint has been filed with this application as Annexure 4 and on its top, it has been titled as ‘complaint’. It has been signed by Prabhagiya Van Adhikari, Vanya Jeev Pratipalak and Van Kshetradhikari. Thus, there has been no violation of the provisions of the said Act and the provisions of the Act have been complied with.

5. Learned Counsel for the applicants further submitted that in complaint case the Magistrate has to record statement of the complainant under Section 200 Cr.P.C. but no such statement has been recorded and cognizance has been taken as a police case. There is no force in the above contention also.

6. It has been clearly provided in Clause (a) of the proviso to Section 200 Cr.P.C. that the Magistrate need not examine the complainant and the witnesses under Section 200 Cr.P.C. when the complaint is made in writing by a public servant acting or purporting to act in the discharge of his official duties or a Court has made the complaint.

7. Learned Counsel for the applicant pointed out that the Magistrate has written in the order that (P.C.) P.C. “Aaj Yah Chalani Van Vibhag Range Manikpur Se Abhiyuktagan Brijlal Aadi Ke Virudha Antargat Dhara Van Adhiniyam 1927 Ki Dhara 5 Va 26 Van Jeev Sa. Adhiniyam Men Prapt Hui. Sangyan Liya Gaya”. He further submitted that the Magistrate has not stated in the order dated 22.3.06 that he had taken cognizance of a complaint but has used the word ‘Chalani’ report. There is no force in this contention also because the complaint dated 22.3.06 is not a police Challani report but it is a complaint, and merely its description as “Challani Van Vibhag range Manikpur” in the order would not change its nature.

8. It was further submitted by the learned Counsel for the applicants that the accused are residents of District Rewa (M.P.) and they could not come to Chitrakoot to commit the theft of yellow soil and it is also not clear as to how employees of the forest department recognised them. These are the questions of facts and the accused may raise these points in defence at the proper stage.

9. Any how, no good ground for quashing the proceedings of the case has been made out.

10.In the last, learned Counsel for the, applicant submitted that one month’s time may be granted to the accused to appear before the court concerned. In view of this statement, I order that with a view to enable the applicants to appear before the C.J.M. Chitrakoot within one month from today, no coercive process shall be executed against them during this period. After putting in appearance, if they apply for bail, the C.J.M may consider and decide the same expeditiously.

11. With the above observations and directions the application under Section 482 Cr.P.C. is disposed of.