High Court Kerala High Court

Hineesh vs Range Officer on 24 November, 2010

Kerala High Court
Hineesh vs Range Officer on 24 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4620 of 2010()


1. HINEESH,AGED 30 YEARS,S/O.LOHITHAKSHAN
                      ...  Petitioner

                        Vs



1. RANGE OFFICER,FOREST RANGE OFFICE,
                       ...       Respondent

2. THE STATE OF KERALA,REP.BY THE PUBLIC

                For Petitioner  :SRI.RAJESH CHAKYAT

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/11/2010

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

           ---------------------------------------------
           CRL.M.C.NO.4620 OF 2010
           ---------------------------------------------
           Dated 24th November, 2010


                          O R D E R

Petitioner filed C.M.P.2206/2009

before Judicial First Class Magistrate-III,

Thrissur under Section 451 of Code of

Criminal Procedure for interim custody of

the vehicle No.KL-45.B.9479 contending that

he is the registered owner of the vehicle.

By Annexure-2 order learned Magistrate

dismissed the petition holding that as the

vehicle is seized for the offence under

the Wild Life Protection Act, as provided

under Section 39(d), interim custody cannot

be granted. Petitioner thereafter filed

C.M.P.1176/2010 for the same relief. By

Annexure-3 order petition was dismissed on

the ground that if that petition is to be

Crmc 4620/10
2

allowed Annexure-2 order is to be reviewed.

Petitioner challenged that order before

Sessions Court, Thrissur in Crl.R.P.103/2010.

Learned Sessions Judge finding that as

Annexure-2 order stands learned Magistrate

could not have allowed the subsequent

application, dismissed the revision finding

that there is no illegality. Petition is filed

under Section 482 of Code of Criminal Procedure

to quash Annexures-A2 to A4 orders.

2. Learned counsel appearing for the

petitioner was heard.

3. I find no illegality to quash either

Annexure-3 or Annexure-4 order. But Annexure-2

order is apparently illegal. Learned

Magistrate did not consider the claim of the

petitioner, but rejected the claim on the

ground that as provided under Section 39(d) of

Crmc 4620/10
3

Wild Life Protection Act, application will not

lie. Learned Magistrate failed to take note

of the fact that property would vest with the

Government only on confiscation. Unfortunately

decision of this Court in Mathew v. Range

Officer (2004 (2) KLT 865) was not brought to

the notice of the learned Magistrate.

Petition is allowed. Annexure-A2 order

is quashed. C.M.P.2206/2009 on the file of

Judicial First Class Magistrate’s Court-III,

Thrissur is remanded to Judicial First Class

Magistrate’s Court-III, Thrissur for fresh

disposal in accordance with law.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.