High Court Kerala High Court

C.P.Kunjan @ Thankappan vs State Of Kerala on 23 November, 2007

Kerala High Court
C.P.Kunjan @ Thankappan vs State Of Kerala on 23 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3818 of 2007()


1. C.P.KUNJAN @ THANKAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. LONAPPAN, S/O.PAILY,

3. V.V.VENU, S/O.VELAYUDHAN PILLAI,

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/11/2007

 O R D E R
                         V. RAMKUMAR , J
            ==========================
                CRL.R.P. NO. 3818 OF 2007
            ==========================
           Dated this the 23rd day of November, 2007.

                             ORDER

The revision petitioner, who was the counter petitioner in

M.C. No. 25/2006 on the file of the Sub Divisional Magistrate,

Muvattupzha, challenges the order dated 03.08.2007 passed by

the Sub Divisional Magistrate purportedly under Section 138(1)

Cr.P.C.

2. The Sub Divisional Magistrate was moved by

respondents 2 and 3 herein under Section 133 Cr.P.C alleging

that a sluice thodu passing through the property of the revision

petitioner was obstructed by the revision petitioner herein and

thereby causing public nuisance to the applicants before the Sub

Divisional Magistrate.

3. On 23.09.2006 the Sub Divisional Magistrate passed a

conditional order under Section 133(1) Cr.P.C. After receipt of

the conditional order, the revision petitioner herein who was the

counter petitioner filed objections before the Sub Divisional

Magistrate contending inter alia that there was no such thodu as

CRL. R.P. NO. 3818/2007 : 2 :

alleged and that there was no obstruction to the public thodu as

alleged. Thereafter the matter drifted aimlessly. Finally, as per

the impugned order dated 03.08.2007 the Sub Divisional

Magistrate, relying on the report of the Village Officer,

Koovappady and the report of the Executive Engineer, PVIP,

Division No.1, Perumbavoor, made the conditional order absolute

directing the revision petitioner to reconstruct the thodu

immediately on receipt of the order. It is the said order which is

assailed in this revision.

4. I heard both sides. The legal position is that when the

opposite party appears and shows cause against the conditional

order, the Magistrate has to conduct an enquiry and record the

evidence as if in a summons case. The burden of proof in an

enquiry under Section 138 Cr.P.C is on the party at whose

instance the proceedings were initiated. [(1966 KLT 1100)-

Balan v. State of Kerala and (1977 KLT 329)-Ayisumma v.

Nabeesa Umma] Even when the opposite party who denies

existence of the public way or public water course fails to appear

at a subsequent stage, the Magistrate cannot automatically make

CRL. R.P. NO. 3818/2007 : 3 :

the conditional order absolute. He will have to take evidence on

behalf of the complainant.(See 1968 KLT 889- Ittiathikunjan v.

Lakshmikuttiamma, 1961 KLT 617- Ambi v. State of Kerala,

Sankaran v. Kunjukrishnan (1968 KLT 859)] After taking

evidence, the Magistrate should be satisfied that the conditional

order is reasonable and proper. It is thereafter that he has to

pass the final order either making the conditional order absolute

with or without modifications. The impugned order cannot be

supported since the Magistrate did not conduct an enquiry nor did

he take an evidence either in support of the complaint or in

support of the denial. The impugned order is accordingly set

aside. The matter is remitted to Sub Divisional Magistrate,

Muvattupuzha for disposal afresh. The parties shall appear

before the learned Magistrate without any further notice on

18.12.2007. The Magistrate shall dispose of the M.C. in

accordance with law.

The Crl.R.P is disposed of accordingly.

V. RAMKUMAR, JUDGE.

CRL. R.P. NO. 3818/2007 : 4 :

rv