High Court Kerala High Court

Goapalakrishnan @ Gopalji vs State Of Kerala on 26 October, 2010

Kerala High Court
Goapalakrishnan @ Gopalji vs State Of Kerala on 26 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4303 of 2010()


1. GOAPALAKRISHNAN @ GOPALJI,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :26/10/2010

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

         ----------------------------------------------------------
          CRL.M.C.NO.4303 & 4304 OF 2010
          --------------------------------------------------------
                Dated        26th October, 2010


                               O R D E R

Petitioner is the first accused in

C.C.1064/2009 and C.C.160/2010 on the file of

Judicial First Class Magistrate’s Court,

Paravoor. By Annexure-I order respectively,

finding that the cognizance could not have

taken for the offences under Sections 20 and

21 of Kerala Protection of River Bank and

Regulation of Removal of Sand Act, 2001 on a

final report submitted under Section 173(2) of

Code of Criminal Procedure, learned Magistrate

stopped the proceedings under Section 258 of

Code of Criminal Procedure on the applications

filed to discharge him. This petition is filed

under Section 482 of Code of Criminal

Procedure contending that learned Magistrate

Crmc 4303 & 4304/10
2

should have discharged the petitioner.

2. Learned counsel appearing for the

petitioner and learned Public Prosecutor were

heard.

3. Petitioners had earlier filed

Crl.M.C.4268/2010 and 4272/2010 on identical

facts against identical orders in two other

cases. By order dated 21/10/2010, those

petitions were disposed making it clear that

the impugned orders were passed under Section

258 of Code of Criminal Procedure and as

provided under the Section petitioner was

released as the cases are being tried as

summons case and not warrant case and such

release shall have the effect of discharge as

provided under Section 258 of Code of Criminal

Procedure.

            4. In     the   light  of   that   order,

Crmc 4303 & 4304/10
                       3


petitions are disposed    making it clear that

the orders passed under Section 258 of Code of

Criminal Procedure is proper making it clear

that the petitioner is released in both cases

under Section 258 of Code of Criminal Procedure

and it shall have the effect of discharge.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.