I
IN THE HIGH COURT OF KARNATAKA,
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 2"" DAY OF NOVEMBER 2010,.-.__
BEFORE II
THE HON'BLE MRJUSTICE JAWAD RA.H'I--M
CRL.P. NO.7645/2010, 7646/2010 AND '7BV7,3,/V29,:0,_
IN CRL.P NO.7645/2010
BETWEEN:
1. ILC INDUSTRIES LTD., A ~
A COMPANY INCORPORATED_.LJNDER_
THE COMPANIES ACT',~._ TU,
HAVING ITS BRANCHOFFICE I
NO.sF35/64,.}S_HO'P'NO'.~E52, ,
4" BLOCK, ,R'A.3'AJIN_AGA'R,. -
BANGALOE -- --.5V60'jj0.1'0I=..
REPRESENTED 'BY RI MAHDEV
2. ASHAPURAV MINECHEM LIMITED
ACOMPANV INC'G*-RPORATED
ALJNDE"R*,THE..._COMPANIES ACT
' V'VHAv_I'N.G'TIfTS, OFFICE AT 405, SOUTH BLOCK
_ M'A%NITPA:,.,TO'IrII'ERS, BANGALOE ~-- 560 001
REPRESENTED BY ITS COMMERCIAL EXECUTIVE
MR.VAIZE"AHMED.K
E' " DODDANAVAR BROTHERS
_A PARTNERSHIP FIRM INCORPORATED
UNDER THE PARTNERSHIP ACT, 1932
{HAVING ITS REGISTERED OFFICE AT
DODDANAVAR COMPOUND, NEAR FORT,
BELGAUM -- 590 016
5/; X' 4/
I' f
1;'
2
REPRESENTED BY ITS AUTHORIZED SIGNATORY
MR.AMAR SARNOBAT
4. PJS OVERSEAS LIMITED
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT
HAVING ITS REGISTERED OFFICE AT
NO.501 &601, ST" FLOOR, L_ M
D--MALL PITAMPLJRA, NETAJI SUBH.AS_H P_LA_CE_, j
DISTRICT CENTER, wAzIRPuR,'2 " ' .
DELHI ~-- 110 088 I
ALSO HAVING ITS BRANCHVQFFICE AT. --
NO.161, MLA LAYOUT,
R.T.NAGAR, ,
BANGALORE -- 560 032- = L
REPRESENTED BY ITS 'CO--ORDINATOTR,._
MR.MANGAL,_D'.-XS I<A'MATg .' _ I
I ' PETITIONERS
(BY SR1 A ::'E$T|"IA1'KA--?SR», COUNSEL FOR SRI
B.C.LT.H.I_RUTVEi\§§3AD--A.W|.,_ A
AND:V"-_ _ S V. S' _
STATE OFKARNATARA
BY RANGE FOREST OFFICER
ANNO LA OT
'A V' - UTTAR-A KANNADA """ " A
I KARLNAWIA' 'A
A T(E3T.SRI*A;R.'PATIL, ASPP)
RESPONDENT
.T'VHIS4'.VCR1MINAL PETITION IS FILED U/S 482 CR.P.C
~ SEEKING TO QUASH THE FCR No.17/20O9--10 DATED 15-
0391010 BY BELEKERE BEAT ANKOLA SECTION VIDE
'ANNEXURE ~--B ON THE FILE OF THE LEARNED JMFC,
'ANKOLA AND STAY INVESTIGATION THEREON; AND QUASH
WSEIZURE REPORT DATED 20--03--2010 VIDE ANNEXURE-C;
AND QUASH THE ORDER PASSED BY THE LEARNED JMFC,
3
ANKOLA IN FCR NO.17/2009~10 ON 12.04.2010 VIDE
ANNEXURE K SUPRA AND DIRECT TO RELEASE THE
97,549.080 MT OF IRON ORE BELO!\EGINGMT.O'; THE
PETITIONERS PURPORTEDLY SEIZED BY THE RE'SP'O"N,DENT
TO THE RESPECTIVE STEVEDORES / HANDLINC§"'AG,,E--N:"FS_.
IN CRL.P NOJ7646/2010 *
BETWEEN:
1. ILC INDUSTRIES LTD.,
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT, P" .
HAVING ITS BRANCH OPE1CE_AT_
NO.835/64, SHOP i,\£O.F~2',.------- _ 'I
4"' BLOCK, RA3A3I:\_I_A~:;AR, Z
BANGALOE -~ 560 010,» * _
REPRESENTED BY SSRIIIAIIDEVV I.
2. ASHAPU RA 'I#I«I.A!ECPI,,EM EIMITED."-- R.
A CvOMP.AN,Y IN:COR~PORATEDRwR--
UNDER .THE--vVC,O'MSPA1\EI«ES ACT
HAVING ITS 'Q'F~EICE'A_T'4_05, SOUTH BLOCK
MANIPA'L,,TOwE~R9',,_EIAINIGALOE -- 560 001
REPRES-ENTED-_BY._ITS.5COMMERCIAL EXECUTIVE
iY'R.\{AIZE V-A,HMED.I<
A I 3."'I'DOE:§DA'I-IAVARBROTHERS
A PARTNERSHIP FIRM INCORPORATED
tJND'ER"THESI.PARTNERSHIP ACT, 1932
A '§TlAVINTC3----If'i}"=S REGISTERED OFFICE AT
"-.DOD'DA'N=AVAR COMPOUND, NEAR FORT,
BELGAUM - 590 016
REPRESENTED BY ITS AUTHORIZED SIGNATORY
" '*AaAR.AMAR SARNOBAT
PJS OVERSEAS LIMITED
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT
U
4
HAVING ITS REGISTERED OFFICE AT
NO.501 & 601, ST" FLOOR,
D-MALL PITAMPURA, NETAJI SLJBHASH PLACE,
DISTRICT CENTER, WAZIRPUR,
DELHI -- 110 088
ALSO HAVING ITS BRANCH OFFICE AT
NO.l61, MLA LAYOUT, - ..
R.T.NAGAR,
BANGALORE - 560 032 '
REPRESENTED BY ITS CO-'ORDINATOR,
MR.MANGALDAS KAMAT "
...I'P.E'rITIONERSI
(BY SRI RAVI '-B;~NA1',K--$R;'~...,C0u_NSEL FOR SRI
B.C.THIRuvENGADAM,_-_ADv.,,i),»' ''
AND:
1. STATE B1,ANP;OLA;PO~I.ICE 'STATION
ANKOLA'l.. ' I . ._
uTTA..RAI,KA'N;N.AD,A
I.(ARN,ATA_--F<A . _'
(REPRESENTEID I-BY -9.1 )5
2. ASSISTANT CONSE.R'vATOR OF FORESTS
; ANKOLA'-SUB DIVISION
~ ANKQLA, UTTARA KARNATAKA
, f RESPONDENTS
,(B_Y*SjRI"A.._ R. PATIL, ASPP)
TH'I'SL-CRIMINAL PETITION IS FILED U/S 482 cR.P.C
SEEKING-_TO QUASH THE FIR NO.189/2010 DATED 08-06-
'V-.,--{;?..0V,10 (VIDE ANNEXURE--D) REGISTERED BY THE ANKOLA
--66f'-POLICE, UTTARA KANNADA DISTRICT, (PURSUANT TO
. 'P.C--.N'O.S4/10 DATED 03-06-2010 BEFORE JMFC, ANKOLA
v}IDE ANNEXURE-B)
;/ \
1/
IN CRL.P f\iO.76-43/2010
BETWEEN:
M/S ADANI ENTERPRISES LTD.,
ADANI HOUSE,
NEAR MITHAKALI CIRCLE
NAvRANGPuRA,AHMEDABAD, " ._ . -1' .
REPRESENTED BY ITS VICE P_RESID'EN*T._
CAPT. SAMUEL M.DA\fID *
* I ...'-PETITIO_NE.R~--..,
(BY SRI RAVI B.NAIK~SRAVIICOUNSE-!,_FORSR1 MURTHYVV
D.NAYAK, ADv.,)
AND:
1. THE STATE Ore"..I<ARjNA'rAi<A" 9 "
BY ANN-OLA PS PQLICE-.
2. ASSSTFANT?CC)'!'iiSEuR\,!}§iTC«:R OF FOREST
AVNi<,OaL;A1I§vL}BwDB/I--SIQ_I§i
ANI<oLA H X
I I_ RESPONDENTS
(av SRI A;R_.P..l.i'TIL;---._ASP'P)
THISL4CRI'MI.N.AL'*PE'i:ITION IS FILED U/S 482 CR.P.C
To THE ENTIRE PROCEEDINGS IN
P.jCI,NO,'c54S/%2.o'I.oM_ ON THE FILE OF JMFC, ANKOLA AND
*Q'uI,A%SH4:'TIfiE.i',j-..--I=IR NO.189/2010 AT ANNEXURE~The,
Ri5_G_i'$TEVP..E:l3:--.V.BiN' THE AN KOLA POLICE.
'FheSe petitions having been heard together and
iifreiseirxred at Circuit Bench, Dharwad, and at Principal Bench
" _ a.t_'Ba.nga|ore, this day the court pronounced the following
J
9
bought by traders and exported to China and in Karnataka
is shipped from Mangalore, Karwar and Belekere po_r,tv..s.V_.f-.._,_f'~._V
e) Belekere Port is situate in Uttara Kannacia"a'r'idfi-t .
notified under Section 7(a) of the,_Custo'nfis"<::'£5ct"'~ a_
Customs Notified Port. A copy7.Aof:'_'_'thie1in_o'tifi'ca:tiofndais.i
produced at Annexure--A. Kar__VviI'a.r and E3e!.ekeirfei-;po»rts5are = f'
not 'aII--weather ports' and before,'~the.._,adyent,,.of_rrionsoon
and during monsoon, and in this
Year, Le. 2010, the port,w'as* for export
activity from_, was effected on
28.5.2010. " Q
f) appointed various stevedores
or approved'ha%ndli,ng_ agerits of customs and port authorities
~"'~w_hiCh,.:'3iia§z,e t,heirAAown..--stocking yard within the precincts of
hf'B,ei.ekere"Po'i't'.'-~ :TSM.SPL is one such handling agent and other
handiifiig are Adani Enterprises Limited, Salgaocar
°a~i._»__Mining I~ndustries Pvt. Limited and Raj Mahal Silks. These
afgenfts'~«_.act as facilitators for the purpose of import and
ff'-..__'"'exp,ort and provide infrastructure like jetties, shelter, road
10
and other basic amenities at their cost, for stacking or
storing cargo for inspection and verification of Customs
authorities.
g) Petitioners urge that the respondent,__---ttigiyilfie'-nlqTe--.«_T'~-
Forest Officer, Ankoia, Uttara Kannada,y_regEste're'd:'_'¢cas'_e.Vin_ fl"
FCR.17/09-10 on 15.3.2010 andV.'se_i'ze:d
stacked by the petitioners (ofy_a'iies,.._1960."aggrieved by the seizure they filed an
."appriiéc'_ati,o'n..:_:under"-'Sections 451 and 457, Cr.P.C. in Crime
No.i*7_'/"09-1_0'vitifoi' release of iron ore seized as per seizure
'report dated 20.3.2010. In support thereof, petitioners put
a:co_.mmon piea that on ciosure of the port, they were
.._i'e'ntVii:ied to take possession of iron ore, but it was declined.
V0"'..,__4":Referring to the order passed in the writ petition stated
; "x
'i
"i
'fig. c,
if
12.
above, it is urged though this court directed release of the
Iron ore, the Forest Officer failed to Comply uyith-.,,_:'th_e
direction. Instead, they fiied an application .
A dated 29.5.2010, seeking extensionmof timeto "
ore. In the said application, the Deoarthr-.e.r}t did hot ireier
the alleged seizure of iron ore v-5n'«-.2_VO.3V."2-0'iO Vasii\fy'a»S'.r.e,pVo_rted
in FCR.17/09-10.
j) Despite effortsVo-t.V:i':he"._pet'it'io'*nevvrs"to impress upon
the authorities (including-i--vth:e eagmp:'a,na;i,i;i that despite
court order toéppr-e|eaiS'e., the s.ei2:u_roj-reiportiiwas iliegal and in
terms offthe'rd.i'riectVi':o:ri1"oftgh-is co_ur't,4 they were required to
hand over.pinterimVVcustody_'i'ie.f:'iron Ore to them, the officers
failed. It isiassertiy'eIy~--._ur'ged by all the petitioners that in
""t.erm:;[iof;,,,'t:he.i.Adirection-s' issued by the High Court by its
."rvri1tevr'ifm,o'r»o,,eii-fdateo 31.3.2010 in W.P.10347/10, and their
wiII.ing'1ness_égtoirfuilrnish indemnity bond towards the value of
owne_dt.by each of the petitioners, the officers of the
Fio_rest"'*ii3epartment have faiied to release the quantity of
-.._':ore.§
13
k) The petitioners have seriously questioned the
legality of initiation of prosecution as well as alleged seizure
on the ground that it is in contravention of the proviVsio.ns.of
the Code of Criminal Procedure relating to invest'igatj_io..n_V'7of
cases relating to non--cognizable offences _avn»d_:f's.eiz.u:re
properties. To substantiate illegaiity .0
respondent, they highlight the.r'in,_comp'e.te'nce orfithe_offi§:ers
to initiate prosecution or seizureflelferrging to Section 155(2)
of Cr.P.C.
I) In this regard, they'con.tenid~.._th'at.on 13.4.2010, a
meetingfw'a's-..,i§i;gEdfi:f¥;iy~ or.%lice'rs1i of the State in the
chambers] of ' .I5ri.n:ci,p'ai|..4r'"Secretary to Government,
Department of-. Forest, AEco'l~~o:gy and Environment, regarding
"V'~seAlzuvfié"i~ofiron ore 'i'n""r<-arwar and Befekere Ports and further
"--.T.n"the:V's~aid meeting, the officers having realised
thatgrlégistrgatlityriil of the case and seizure was not legal,
VV"--«___'addresse-cl't.a letter on 26.4.2010 to the concerned
(ie_partrnent under the signature of the Principal Secretary,
0""flliepgartment of Forest, Ecology and Environment, enclosing
copy of the proceedings of the meeting on 26.4.2010 (A
5
<"'%w'\"'/
'-. I
\.:
I4
and B), that there was no prescribed system or ruie for
investigation and seizure and that it proposes to formulate
some mechanism for future action. Thus, it is urgveduthat
seizure is per se iiiegai and contrary to the Custo_n"i's«
Foreign Trade Policy of the Government of V
m) As things stood thus, newsipapneirsv
that the seized cargo of various_ex.porte'i's.__hasii:i.ee'n"'ii'§egja|iy " '
transported after seizure... Actipng-ion. the nevirspaper report
dated 6.6.2010 and and AD),
petitioners on theiiirito appoint an
iz'iciepen<;:i'e'n'ti' there was any
export activiity the alleged seizure and that
report was nVe"g-atived; A it
I;'n:AgthVVe"«meantime, another F-'IR in Crime No.189/IO
is".re-g_ivsitered.d___ the Port Officer for the offence
punish"able'"u'n:der Section 406 and 379 I.P.C. in which
.,'_'g;eyera_i exporters including the petitioners are arraigned as
4'_'_A€:_O'¥"aiccu'sed. The FIR is at AE. They seek quashing of FIR
it :{'\io;'1V7/09-10 dated 15.3.2010 vide Annexure~B on the file
T\
J
'6,:~'- '-«
/.
15
of JMFC, Ankoia, as also seizure report dated 20.3.2010
vide Annexure--C and they further seek quas'h.iVngn7.of
proceedings dated 12.4.2010 vide Annexuref.!eppartihen'~t;L»V.,oAt:'ustoms clearance
was also obtained which isj:E-€si_spi_mAi'l'ar;clearances are at
E9, E--1O each of the
shipping export". It was
issued pInod'ds_trie"$ which is at Annexure-12
and is supported' "by"thelitioliVfidated 1.4.2010. Petitioner
vfurnishgeld' details"o_:f"ali shipping permits in paragraph 5 of
In?_th:e«pe'titio'hAédetails of which need not be incorporated in this
oweh_.*"
er.) In short, petitioner's contention is that under
""*C".""--iia':ious pverrnits and Customs clearance, iron ore fines
sta.cked5in Belekere Port on the leased portion was iawful
.:j'_'and.i§there was no illegality.
'ii 17';
\.r"fi§\\~1\§";//
1.8
s) Referring to the fact situation, it is urged that on
4.6.2010 the Assistant Conservator of Forest,
division, filed a private complaint before
iincharge of JMFC Ankola, for the offences
(7)(b)(iv), s2, 80, 24(e) of the F0r_'eé~filt*Act,';.s53,.
contravention of provisions of'-vE,§'u!.es 1.§43.._.. if-"forest
Rules. The learned magistrate-tegliwsitereddlit'*as~-'l§>.C.54/10
and referred the sanded under Section
155(3), by 26.7.2010.
Consequen': vlrelsvpondent herein submitted
a detailed to the 15' respondent
which allegations against one
Mahesh Bile, l§o'rt.h.'-Cohselrvator, Belekere Port, Ankola, for
A:'ofi7e=nc"es, unddflerdvsections 405, 406, 379, Cr.P.C.
-.S'irni|a'rlv,--.._t'i1e"s-eomplainant has levelled allegations against
the-.peti_t~ione-rdlwcompany and 11 others for the offence 379,
and the petitioner is arraigned as accused no.3 in
of the complaint. It is further urged that on
_,_8§6.2G10, the 15' respondent registered FCR.O1.89/10 for the
if offence under Section 406, Cr.P.C. against Mahesh Bile, Port
_ \
.:'i\
3/' \
./'
19
Conservator, Beiekere Port, Ankola, vide Annexure~H. On
9.6.2010, 15' respondent sent a report to JMFC incharge of
Ankola vide Annexure*3 which according t them isfwrholly
illegal.
t) The petitioner has _,,,therefore',=~-.f'_~~qu'estion.ed'=at
registration of FIR against it for the c;'ffence.,_'undergegctivoin
379, I.P.C. in FCR.189/1@lV_'i--n_
Mr.Mahesh Bile is charged. It__i_s"'-contendedthat registration
of case against it is ?ille{ga.|'"'a's« the allegation in the
complaint does not reyieavl.{;orrii'n':ss'io'n ;ori,iainy offence. The
petiticnelrly a person, such action is
untenal3le.'« For theft, only a natural person as
envisagedtinder.S'ectE.on"'378, I.P.C. could be charged.
it «.j"he_ second ground urged is, complaint filed by
«'r'e.s_p'o,ndent shows petitioner company is roped in,
witf'iou't:'n1entioning the basis for creating vicarious liability.
*l"he,_.thi"rd ground urged is, respondent no.2 knowing fully
liighiatil the seized cargo belonged to various clients of the
it 'V"'petitioner who are exporters, and in whose favour the High
i:'"§i'9"'5/'
20
Court had granted an interim order vide Annexures B, C and
D, has illegally registered the case. So far as the petitioner
is concerned, the ingredients which constitute theg'v0ffe_n~c..e
under Section 378, I.P,C. are not made out.
ground urged is, the role of the petitioner com"p.a'_ey'V"'i:nV"theE "
alleged theft is not indicated.
4. In support of the grounVds:u'r=gedtin to
seek quashing of llllgrouvnds in
Crl.P.7646/10 seeking quiashrsgsgi g_ci;;§;is*i;svi.i'g:sf9/09, learned
counsel, Sri the following
Qroundszi" llll H
I) feel conipiiaiintV_ini.V_lfe':if{.;~1f/09-10 was registered on
1S.3.2Q1_O against_the7~._por'tV Officer who is public servant,
,j"'wi_thou_jt'* pl3ta.iningV"V'priolr permission and is thus, in
Section 197, Cr.P.C. and is liable to be
A.,1;)V""".The investigation in FCR.17/O9~1O dated
'.'_;_i5§'3V.'2OAiO could not have been taken up without prior
'L
_./-*:?m-\?/'/
'\_/'
2}
permission of the jurisdictional magistrate as the offences
alleged are all non--c0gnizable.
III) That the 15' respondent complgai_n4ant'iflin',_
FCFL17/09-10 on 15.3.2010, could not have
fines without the permission of the:v'rnagi'st.rate
to a non--c0gnizab|e offence.
IV) The complaint does of the
petitioners as to commission offences and
there is no prima on record for
sustaining investigate.
V) iron. orewwthe petitioners was in the
lawful oVwvnersh~ip_"f0r,whichfithey had relevant documents like
("V'F'0resvt._p'er_mit~-.and Cus'to'ms clearance.
._ "'i"h"e..__1'5E"p.etitioner (ILC Industries) claims iron ore
if En ste"c:".VI\lail.c. and
Article 226 of the Constitution fist»unlirnited__hm/hereunder in
the interest of just'f:f<i§; the High Court."ca.n.,rnake such orders
as may he %neces:sary7'}Vto orejyent .abuse of the process of the
court, or othterwise,'to~.secure_the needs of justice within the
,oarame_ters laid down. in'=Bh'ajanlal's case.
i g ":fi_ !i(4:E-KI HORMUSJI GHARDA & omens .v.
M"E.H'ER«yAi~ra'i'i.oLis' forest islands have been
sei':éa~--i5y the':f:'§Foreshoepahrtment and severai
Forest' Offences, have been registered
whichi-arestitii-'_pe'.jdi'n..g". Joint survey has been
flordered thiis"Hovn'bie Court (green Bench) 'in
during 2009, which is stiii
" --._i«iri'c;c~'rIr_i,r;ie:é;;'
<ci'--7)_ Jan 2010 - The Hon'bie Lokayukta
V' * received complaint/s regarding iiiegai mining
"in forest iand as weli as Government land in
Beliary / Chitradurga and other Districts, as
'\
"X./'
32
well as unauthorized transportation without
valid permits for the purpose of exports
through Belekeri and Karwar ports.
(e) Feb 2010 - Special team of
constituted by the Hon'b_le :..Lofi<a";iu.l{ta'----.it
conducted raids and seized, several 'evidences. '
like computer, hard--disE<, d'o_cuments,'~reco-rds
permits, etc, corisis.ting_«"of l'a--rge,"ii.umberVlofx
suspected mining leases'v'purportedl'y.,»'issued
from Cudapa'*-_Disijrictin A,nd'ra_pradesh and
forged 'tra_ns§::ortatiori-A._pe~rm'its'issu-ed from the
State of.,l<jarnatal<a"§'~.:"
(r)"15'.'3,.2'o.1.o section Forester, Arikola
5reg_istered. aforest offences Crime No.17/O9-
'*1'.
-- A Mahazar was drawn stating
hugeqiiantity of unauthorised iron ore was
fovuirid in the port area at Belekeri without any
Vl"~_.valid permits or documents with port
Authorities or licenced stevedores.
:'_\V\
'4
'wi
i
X;'/
33
(h) 15.3.2010 -- FIR was submitted to the
jtzrisdictionai JMFC, Ankoia. {No seizure of Iron
ore)
(i) 15.3.2010 -- Request was made seeking".
permission to investigate the offences
required under $55 (2) of Cr.P.C';"' -
(j) 13.3.2010 -- Jurisdictionaiiflb/i'F£T grant'ed'A." "
permission to investigate "'the'i»offences_ 'um'-er7;
Section 155 Cr.P.C'"a.s pra*v"ed"Fo'i'c.
(K) 20.3.2010 -- Seizure. was rnade estin1'ating
the quantitvfiof Iron ipré s_t'ored"'i'n----~the ports
a;rea._ Eeiiekeirei ' 'vi.a"pp_roxi'mateEy quantifying
nioretiiian S ia'i<hs,. rifietéric tons. (Mahazar was
' 'dra.wn)a. _ V0 "
(-i)v V?_0..§.2_010 - Seized Iron ore was handed
it*5oVverT'_ft.o";thVe custody of Port Conservator of
Beiekere on "as is bare basis", under an
it * acknowiedgment obtained form port
Conservator -- Sri Mahesh Biiagi (accused
No.1) who has filed a Cr|.Petition to quash the
34
FOC before Principal Bench at Bangalore which
is still pending. 12
(m) 22.3.2010 -- Jurisdictional Magistrate.'V:V"':%'i
granted permission to retain the seized Iron
ore until further orders, as the -:;'a'n'i--e. cannotétie I. '4
moved out of Port Area.
(n) 25.3.2010 --- Theikicommissioiiér.7of]
Customs, Mangalore,_ ori:ieredi--.t'or»"the closure"
of export activities foiia viree'k:'Vtirr;:é'--e_iia'b'l~ing to
complete '§..i;a 'Belel<ere /
§i'o--!.!owing
order in Wriyt Petition? as
"The 'r'«esoonde'n't._»NosV§"3.to 6 shall verify such
documents in'V-det--ai|"'~and if need arises, it is
to th'em....to seize such rnateriais by
the petitioner and their stevedors
nWaboutfdiscrepancies noticed ....... .. and if any
discrehpancy is noticed subsequently, the
V 'A petitioner and the mining tease hoiders who
"has suppiied the iron ore fines to the
petitioner will remain iiabie for such amount
they may held to be due and for such other
36
legal action. In this reczard, the petitioner
shall also furnish indemnity bond in favour of
the respondents 3 to 6 which shall have
concurrence of the minind lease hOlder...3li$i3.V
endorsed on it."
(Copy sought to produfied)
(5) 2.0.4.2010 ~ Dismissal__oi'*-app.licatior:s.filed V}
by Ashapura Mi'n_e:chenn under
Sectms 451 and 45?V:¢.f._Q'.;_iPA_
(t) 'vii'-he3_ ':l;li'g.h.BCourt of
Karnazita passed' V an Interirn
odr'<fii"er"_'i* l\'luosV§ViV;i551/2010 and
fS$2/ 2C1 ' Ind ustries Ltd . k, a nd
V_l_§\shapura" .i\{ii'vnecheVrn"»lV Ltd., respectively, as
.....
sought by the petitioner is in
the earlier order passed in
..wV.p.”N’e.10347/2010 dated 31.3.2010. Hence,
” respondents are directed to release 33,000/~
it metric tons iron ore seized by respondent No.2
and kept in the custody of respondent No.3 as
per seizure report Annexure-N subject to the
37
petitioner executing indemnity Bond after
satisfying / verifying of documents.”
(U) 6.5.2019 — Letter from Port Conservator
officer, Belekeri indicating stock of Iron ore
on the date of the seizure _.on.._20.3I}2’Oi”di’.’;v.it
indicating partywise stock statementrFiirnishe’d:–”
by following Stevedores;
(a) M/s Adani Enterprises Ltd.,41m’4,3V57.:63 ‘2
(b) Sri Maiiikarjun S’i1A.l4p’f,/ing g,As9.5;u?,§;a2o MT 22 V
{(2) Salgaoncar Mining Indiistrv
{d) Rajarrgaiialw Silks ifiospéie -.Q’;2°4,.0V2O.80o MT
Tot_a_l ” *i–“8}i3_i5,9gi:i1.083 MT
(v)A ‘May 2610″ .Tih’eci’24following Writ Petitions
_;j haive been.__fi’l’ed seeking release of seized Iron
o_i.§a«ntity;
V”(§:’)}…W:Pr~..i\l.o.3.5742/2010 PJS Overseas Ltd.,
16,003 I522?
(2) w[‘r>.r~io.15743/2010 Soddannavar Brother
“$3000 MT
4’;(Mining lease holder whose lease period
‘ expired on 28.2.2010, Deemed renewal not
given by i’~”orest Department,
W.P.No.14762/2010 pending before Green
Bench.
38
(3) W.P.No.157-44/2010 Sri Mahai Ltd.,
21,000 MT
(4) W.P.N0.1S745-746/2010
Swastick Steels Ltd…~~-.0′ » 0′
30,840 MT
(5) W.P.i\lo.1S756/2010 Sri La_>_<m.i__Venl;'ateshdjv.0"0
48,000 MT %
V 1,4:6,._1séi–0_zMT -. ~. "
(w) 2.6.2010 — Local Ne0wsoa;3ers”car_ry’ing 0
the information t’t;a:t’:V«–!argi_e gtian.tit.3r”*of seized H
iron ore is missing allegedl”§V__e>§po-‘rtehd–0t_hro~ugh
B.elel<ere_'/4 )1 Mar'::;:aiore"
(x_)….g2.’6._2oi.Q_ __ “At Vireportgwais filed to the
j’t_;tis;::–i:tVie’iiai~v..ji~i.i=C,.,’_éeei;.in.g directions to the
local. police ‘to reg:«;te{ti ie case.
2.6r2″G’1«0……:»Attention of Hori’bie Chief
‘tiivgi.!a’ncév Commissioner, New Delhi was drawn
reqti’est’i’h.g’V to initiate immediate action to
p”re.ser”it loss to the State / National Exchequer.
V (2) 3.6.2010 — A status report was submitted
to the jurisdictional JMFC stating that huge
quantity of seized iron ore is missing.
39
(aa) 7.6.2010 — Written Complaint was filed
to the S.H.O Ankota for the offences
Dtznishabie under Sections 405, 406 and
of IPC against the Port Conserv_at.or__— M_a’hes*t{‘_’:V.
Bilava and 8 Exporters who have fijeti ‘
writ petitions claiming o\»vVne.rushiph’oveI” ;ertavi’nV’:
quantity of seized iron ovt4e’~«.xar:dV Bhhhiicetncved
stevedores.
(ab) s.a_.2_o;’1.o_ — :”flFiF{::vvas
1.54 to the
t 5 %
(:a=’:)’ H Fort Conservator
_Betet<ere fileo~v__an,indebendent complaint to the
go§';ce_ Inshgiiectof,» Ankola against M/s Adani
E.nterpfi'sve_s and ors. for the atteged offences.
Z 8. The tfontentions of the Learned counset for the
' "".5i.*'f.__VV;j»etitionezis'And the learned Govt. advocate for the state Has
_%c:Ce.E.ved my serious consideration.
The fottowing questions need to be answered:
}%<Q2'1~'
(1)
(II)
(III)
40
Whether the forest officer named under
Section 62–A of the Forest Act could_._ be
equated to a poiice officer for the purposge”»of
investigation of offences punishable-f”u-.nfdeifl_
the provisions of the Forest Act?
Whether the forest officer _riiarjr’ied’–.jun4der’~« _
Section 62–A could appilvgfor.’ per”rhlssion_’ito’t-._V if
the magistrate under 1’Sect_iAo’ri; ii551{2)._,_ i
to investigate non–cog’niza._bl’e offe_ncesgun_”dert’~i_:
the provisions ofthe Act;.or’–wheth-er. he coiuldi
only be a comp|ain_a’nt to the police o._ffi’cer;’ or
whether the poiiceofficer alo’n.e’is”competent
to apply to thel.—~m’agIs–trate “for grant of
|I)el’r’I’iiSS|Oi”I__?”‘a, _
In the instant w-h.e’t’hfeir__’permission of
the_:m.agist’rate -was -.otb_taine.:d Vbefo re carrying
out ‘pi-nves–tigation”V _i’n–7*~ FT.C.17/O9«1O and
A
t’r’ie.”‘sei2’u’r’e”effected by the police
._ — offi”:l:er_» is ‘~vitia_ted for not obtaining prior
. perrn’iss.io’n_.to.d4iii.vestigate, as required under
‘ Sectl-on”.15.5’€?J} Cr.P.C.?
__1{}. __§The. cont’e..ri_ti’o’n of designated senior advocate, Sri
aTnd._Vlearned counsei, Sri Thiruvengadam is that
alnv”foVrlest7’of_f’ic’er” not below the rank of a Range Forest
A _Office”r na_’niedi’under Section 62–A of the Act is not a police
and cannot be deemed to be so for the purpose of
‘_’_c~_in’v.esti’gatihg a non–coghi2:able offence and he will not be
A –i’.4:”c’oi-hpetent to even apply to the magistrate under Section
4E
155(2), Cr.P.C. for grant of permission. Referring to the
investigation in FTC.17/09-10 and FCR.189/O9, they
contend FIR reveals it is registered for investigati’~o.sn’«._if_o~fVV
Offences punishable under Sections 2 (7)(b)(iv)_,ji?:2;A:’érg—-
the Forest Act, 1963, and theref_ore,..__theHc’orn’_plai’ea’nt~..cu
Assistant Conservator of Forest was c0.m’peteVrif..’/j;E)?.11
register the FIR itself or to -‘for
grant of permission under It is
urged he could at the most,ifia~pp-fly tlhefijurisdictional police
who in turn would and apply to
the view expressed
by this i’C.OU–¥’t SUDARSHAN MANCHANDA
(Supra) is r’e!4_iued_ to _h’igfi»ii:ght4Vthe bar imposed by Section
…s.155(2.}.§gCr.~P.C. Vonsthe ‘police officer to investigate a non»-
A”~.cog}ji«i7at3l.e ‘ca-sVe”~~a_nd the decision in the case of S.MURARI
eifffavfiii./r’hHe’Ri_ STATE OF KARNATAKA BY RANGE
-‘Poet.-‘.”‘sT. EvJiV!.=i*=2ii’V(:ER, KUDREMUKH (ILR 2004 KAR 1706)
rieliread to support the first proposition wherein the learned
Qsingile Eudge of this court held that ‘a Range Forest Officer is
52 police officer within the meaning of Section 2( 16) of
42
the Forest Act’ and thus a forest officer named under
Section 62–A of the Forest Act cannot be equatedttoyr
deemed to be a poiice officer for the purpose
155(2), Cr.P.C. The proposition iaiyd dow_n~~~E»n.:ft)he.::said»x’
decisions is extracted hereunder:
SUDARSHAN MANCHANDA .v”.i,_StATs””’tis;i§_Vt ”
KARNAAKA(1979(2)KLJt.44y9) ‘ ”
’12. Section 15 (oi: theii””C’oVtd’e”of Criminai:
Procedure, 1973, re’a.dT3_th.us:;_’.V ” ‘
“1SE3. Information Vast-v.to’i ri-oArii:cognfzabfe”
cases’ « .._and Lin vestfgationj .. of’ such
Cas–es:;5′ _. _ 3 _t ”
(1) When_'<-.)infutmati_on Vis "7gi'v_er1_ to an
oi'f.ice.r in ch'a'rg.e'i*o"f' a "poiiceg station of
**** "the"com1iniissi'oh-.with'in–..the limits of
s_uc'hf_..sta'tior1..of a nomcognizable
-, “offence,fh.eishai–!._enter’or cause to be
* V entered ” .jth_e”~~._)sub~stance of the
“‘in_forma’ti_or.i.iri )a”}i:>ooi< to be kept by
su'ch_' officer"; in""such form as the
State Government may prescribe in
* this beha'if;*i'and refer the informant
, tothe magistrate.
“~'(_2) .”‘No i.ooi’i’ce officer shall investigate a
‘M “n’on’~cognizable case without the
‘ .or’der of a magistrate having power
2 to try such case or commit the case
” for triai.”
(Sub ciauses (3) and (4) are omitted as
unnecessary) Therefore, when an information
is given to an officer of the poiice station with
regard to the commission of a non–cognizabie
offence, it is his duty to enter the substance of
‘N
‘– 5
\.x
.’1:.i.«…
by the i’earned counsel, but in the light of the decision of the
,
figufix
44
contemplated under S.155(2) of the Code of
Criminal Procedure.
panchanama, he has a’is.o”‘V-given Vr’.’u,r_r’i,be’r as
Crime l\io.409/79. All th*ese,have’ happened
before the requisite sanctioriis “obtained”‘by”the
police from the ju«risd_ic’t_ior;:_ai ma*gi’strate.’
S.MURAR! &_.~- Amen; –. _ VST’.t\”TE OF
KARNATAKA. B’! RZANG-E “:=o.REs:y*r OFFICER,
KUDR_E:–_¥,,~iIU,i_r_(l-._E_ (.1LR’2_oo__4 i(AR:’i706)
Karnata.k:aV1’V.;_,”Fol:est?’:fTA-=ct:%Section 62–A–Range
Forest” »C;’ffice1’if” ‘shgailfbe deemed to be a police
o.fficei’ f.o’r»th,e’purpo’s.e’of Sec.156, Cr.P.C.–but
for the ptirpose ‘of”S-ection 155, Range Forest
Officerii is “not. =a.”;~police officer within the
,.meanirg_Vl eff-Section 62–A of the Karnataka
Forest Act! _ _
S_ee.rn.i:ng,|y the decision of the learned single Judge in
athgeh–case”o’f«S;*ll?i’tiRARI is in support of the contentions urged
ifVfl’s.,[}ivi..sAion”Bench of this court in V.S.LAD 8: SONS, BELLARY
at “;’i.:r.’l’§TATE OF KARNATAKA (2oo9(3) KCCR 2067), a
“firm decision has to be taken.
The fact that the Sub~=.,_
Inspector of Police did proceed to the spot .Qn»._*._V
27.4.1979 itself with the intention of co||ect’i–n’g—f_
necessary information with regard
nature of the accident, etc. and drawing_’up~o.f°’ ”
a panchanama thereafter clearly indi’ca–t.e’~..that
the police started investigation “on the basi’3._of*–T:
the report sent to him by: the,,Su’b..’Offi-cer,:’~-,t,_,_
North Fire Station, Bangalore, It is signif’icant’ ‘
to note that after.’ d__rawing_ ” up :’o’fl_=t_he
Mm
47
13. Sub–section (2) of Section 62–A postulates t__hat for
the purpose of Section 156, Cr.P.C., an area whic’h._a-«4..p’o.lvice
officer is empowered under subsection (1) shail
to be a police station and such office.r,_shalE’be”=-lqe’*
the officer in charge of the said poliAce1’_stai’tioir;., “Tiieré:ica.nii.Qt
be two opinions that sub~se_cti.on (2) refers area.’
which, for the purpose of se<;nafrA'.r.:p5s5kL of .the.Cod,e, shall be
deemed to be a police"-sitationff[Iti"'dd_esl–n_ot restrict power
conferred by suta'~s_ecti0'n V
14. The§!~l’5tj’h§_..l{aVr_na–tailk;_a has issued a notification
dated . 7.i20G?3§_Vto _fo’l«!.o»~Jing effect:
V t}0″i/’ii31§Ni\.»i_f;’:>i:t.–0I«* KARNATAKA
N0.FE-E LIU4 F”DP’2.F[“) 1 Ketriiataka Government Seci’etari21t
M.S.Bui1ding
.Bzmgz1E01’e._ dated 0 I /07/2() E 0
NOTIFICATION
ii =_3The’Cio–\rerh1iieni’ of K21l’E1£1i’dkfl hereby notifies the areas under the
“=._i.E1I’]’i_[-‘JI”‘ii’l]v j~i1:’isdic1i<_):1 of the Range Forest Officers of Kzirm-itakzi
F01'est';_Depu1'tinent iiicluding wildiife to he the specified areas under
" I ;.Sectiion 62~A of the K21I'I]21Itll\'£1 F()rest Act i963 for the purpose of
V' o.é"§"ez2ces under this Act to exercise powers conferred on an ofl'ic<:r in~
cliarge. of an poiice staition by the provision of the Code of Criminal
Procedare 1973.
48
This order is deemed to have come into effect from the date of
issue of amendment to this Section in the Act 20 of 20()()
o4/in/zooo. T’ T
By Order and in the name of 2″
Governor of Kmnaltelka
lGC?-P/’M… ‘ c
Under Secretary toIGovc1’nm’3.1]t” _
Forest Ecoiogv & Envitoiirnent Dep’;Lr’ftme’:lt ‘
15. In the notification, specified in
respect of which the poliice the of Range
Forest Officer, may investigatel..Vo’ffencié§.I/Llvvnider the Act. The
notification not restriction or
modificalt*ion:”‘l§n “rn,attei’r””‘re!ating to investigation of
offences un_derV:tliej
16. There_fore,’th4es.con:ciusion of the Division Bench of this
coo.-i:;,’VVFIFQI’-eg,,i_s_tered even on the basis of Lokayukta
‘AF,E!V’£’J:>.F? “i,3,lf~t:h.Ae”‘forest officer was valid and FIR was not liable
iiitoffee aiso based on the interpretation as
above, it has to be held that by virtue of Section
of the Forest Act, an officer not beiow the rank of
Forest Officer is deemed to be a police officer for the
hfviourpose of the Code of Criminal Procedure. Therefore,
49
under Section 155(2) or 156, Cr.P.C., he is deemed to be a
police officer. The arguments to the contrary are, vtfiiefefore,
discounted.
17. Now, we shall come to the questiorilas.tohviinéhetiweryi
investigation in the instant case
Deputy Conservator of Forest _without:”the pe,rrnis’sion’oF*the»,
magistrate, vitiates the proce’edi’ngs. In: rlegalrd, it is
material to note that £131?/o9′–s«ijo was registered
on 15.3.2010 on which dayllthe’ics’VrestTotfi<fe_i- visited the port
and noticed s'ta&:l§i'i-ig iamh o<re';"C."–Susfpecting it to be an
attempt it vsiithvout the requisite permits,
he registered tl:eV.caf;s»ei."-~._,°-.
18…«§gaSri Rav–ie_B.N.aik and Sri Thiruvengadam, with
.\;;e’shenie’nce,:l”asserted that after registering the FIR on
“1*5x.”.3–.l201’t’V,”é.’,’_{:..title forest officer had seized the ore and
S regihstered acase under Sections 2(7)(b)(iv) 62, 80 of the
‘:g,F’oi’est Act and for violation of Rules 143 and 162 of the
— Forest Rules. Since it was done without the permission of
“the magistrate as required under Section 155(2), Cr.P.C.,
50
the entire proceedings are vitiated. If what is urged is
factually so, then the ground is acceptable. Howev.er–,,yon a
perusal of the records made available, it is notAi.ce’d.V,t:h’atthe
complainant/forest officer had applied to thésjjurisdvictioiaulal’V’
magistrate at Ankola, in FCR;i1l7/09e_1’D for
permission to investigate the case for the offences i~nd’:.’cate’d-.,c
above, as required under Sectiron 1″5’5.(_2′},, The
magistrate passed t.heV_ oryder*onif-1,._8.3.20lI0′,”V granting
permission to investigate the caste; nce to the said
order, seizure_.,has b.eeri:A_ effected,lonj_’~2,0′,_3Vf.’2010. The seizure
report at A:n’lhé,xvu}eéi:: “ta €rl.P.764S/10 indicates
that seizure’ waVs’vrep’orted:_:to the magistrate on 20.3.2010.
Seizure, un_dloubVt’e_d’ly,_” after obtaining permission to
inveshgate theV'”Cawse_____an.d hence, the requirement of Section
been met by the forest officer.
19.0 On it is seen investigation has commenced oniy
0′-.-«.___”after permission was granted by the magistrate and hence,
yV”rlegi_st:’rfi.ation of FCR.17/09-10 is not in contravention of the
-~–.,:_prcivIsions of the Cr.P.C. and hence, not vitiated.
:_ /
f,_§\/\>.},
{iv
‘V’
5.1.
20. Regarding seizure, petitioners contend that it is illegal
as the ore stacked was covered with forest permit inrespect
of a particular quantity; Customs ciearance_”‘-was”VV..also
obtained. These are questions of fact to
Petitioners have referred to the’Worders’«, pas.sed_ :i_n’e7’th.eir»
favou r in W. P. 1 0347/1 0 dated 3 O ” su’bseci’u.<é\n't.Vg
orders in the connected writ~~..?:é.t,itionsutgj'~s.h'oviiFthey were
permitted to iift the seized iron s'ubjectito"'e)tecuting an
indemnity bond. I have JperLiseid:"theii"in'teri_m orders passed
by this courtiin-fire wr_it to above. They
are not relied by the petitioners
dated 731.s;3;2o1iioji:~:-ifvvi;P..:gino34n7/10 is of relevance and to
understandits .efxlV"e.c't;i_it' isfiextracted hereunder:
'Though theisvcourt on an earlier instance had
'issued an interim order staying the order
–» _ whi.ch_i’s similar to the one which is produced
Va_Vs»..y_A’nin.e><_jure-3 to this petition, the period
pres_crib;e'd in the said notice has
expired' …….. ..
In the present case, the impugned
“Annexure–M dated 29.3.2010 the document
itself indicates that the exporters are
permitted to ioad iron ore other than what
‘ has been seized by the forest authorities.
Hence, an interim order in the instant case is
issued directing the respondents to permit
the petitioner to export iron ore regarding
52
which clearance has been obtained from the
forest authorities and in respect of which
customs duty has bee collected by
authorities. It is made clear that in res.pe.ct.__’_t’
of iron ore which may be stocked in the”yard”~t.””* ”
and in respect of the same, if there _i’s_nof 4
endorsement of forest __..au_thor.ities” V
required under Rule 162 of the ;K’a_rnata_ka,.__t
Forest Rules, such stock of ‘i.ror:fo~rve shali not ~
be permitted under, _this ‘-interim _o?rder.’ ‘
Hence, export may._V’~b.e permitted “~.__o”n~
verification of documenfsyyand subjec’trto the
petitioner filing i_ndemnyity_A’bon’d,. The –expo{rt
permitted shall ‘remain’ suVbje._cti’to. the result
of the petition “and. furthverV(jr.de’rs to be
Dassed.’ – i i
Based on e>'<_tr'a'cted.."afbvoyeywsimilar orders have
been p,a.$s,eAd*..yiVn :su_bseduie'nt" w.rit.5petitions, but it is clear
from the n-.atu.re"V'o'i'–the_'iriter'i~–m order granted that petitioners
were permitted' to _load' ore other than what was seized
byv..ti§j.e'_i1'orVestV"'a.uth_ori:'ties. The direction issued to the
to permit the petitioners to export iron ore
clearance has been obtained from forest
–V authuorities and in respect of which customs duty has been
Besides, other conditions enumerated in the
–‘ oprtderpplclarify that the iron ore seized was not permitted to
“be lifted/exported and in fact permission granted in respect
.r\
.’ I i
“~\. ‘AL .
55
– In the meantime, the Green Bench of the Karnataka
High Court ordered a joint survey in 16 ca_sesf”,:«i.n”-.the
year 2009 which was not completed. if if if it
o In January 2010, LokayLik»ta»._,rece.iyledT.-‘I,’cor.1lplé.ai’i1_tsVV’
regarding illegal mining
Government land in ‘iEie,l’iaVry, otheru
districts and unazuthorizedutran”s..p.ortation_.without valid
Dermits from ‘4l:<'a'rwVai*.,p0rts. On that
complaint,'further":ac:tio_nx':w.asV7 and a special
team. ._¢_Qri'si1§,};~u'ted"'ViVn February 2010 by
conducted raids and
seized material like hard disks,
records, _ permitsEconsisting of large number of
,.«}gsu'spected' leases purportedly issued from
Andhra Pradesh and also found forged
permits of Karnataka State.
permits seized from the possession of various
of …__mvi”ners, transporters were found to be forged and
0 “therefore, Range Forest Officer, Ankola, took further
action. In this fact situation, the Section Forester,
58
seeking direction to the local police to register a case.
Meanwhile, attention of the Central Vigilance Corri’n’:.i,ssion
was drawn seeking permission to initiate action…a’s.iti-woiuld
result in huge loss to the national exchequ,er.WQn
status report was submitted to
huge quantities of seized ironore ‘missing. ‘:7′.6.2’0li’0, Wag
written complaint was filed”V”i”9:ehfore SHO,”~!3{nl{o:la,for the
offences punishable under 040,5, V0379, I.P.C.
against the Port Conservaltolr§’vM;t,ipVeslh1l__’.8ile and eight
exporters who ‘w;e:,re petitioners petition before
this court, iseei<in.g'V.owne'resjhi.p'—of the 'seized iron ore and also
against.._th=reevlicénced.istevedores. On 8.6.2010, FIR was
registeredfigon in charge Port Conservator,
_ Belek§{erei'~Port,V"'fi.le,d_____an independent complaint before the
.,T.nspect_or,.,Arilzola against M/s Adani Enterprises for the
eiiew Thus, it is seen Crime Nos.17/09~10 and
V ., 189'/10 v«..ér1d".V'P.C.54/10 are for offences punishable under
405, 406, 379, I.P.C. against Mahesh Bile—-Port
.'Co:nsé'rvator and others which includes the petitioners in
0 scrip. f\los.7645/10, 7646/10 and three licenced stevedores.
,3,\,,'-iéi/"
K ,1′
59
Similarly, separate case was registered in P.C.54/10__a__gainst
M/s Adani Enterprises on the basis of complaint-fsub’mi”tted
by Port Conservator Belekere Port. Thus,
commission of non–cognizab|e offencesgand tithe-riefoire’,j;.SHVOu’
received the complaints and registerendi
under investigation.
27. Referring to Sve,-Cation 52s;¢4irr¢hesi.Forest ‘Act,-ioetitioners
averred that Mahesh l’§$iie__’w’asgStiaitegfiovernment officer
and the case.’ under Sections
405, 406,; nothiave been registered
as required under
Sectionv’A’1fl37,VC’r..E5′.’é;A’–ii§”‘he”‘contention has to be discounted
as the..pgrovisio,n ‘offsectioin 197 bars cognizance being taken
. bubiic servant without prior sanction/consent of
uS3tat’efGoVvreVr.hment. It does not bar investigation into an
ofAfe.ncev;.-i~t_is= only the offence cognizable by the court which
but an investigation into an offence by the
V.«’-combetent investigating officer. On this ground, FIR
…_registered for investigating the offences indicated above
it against Mahesh Bile are not liable to be quashed and more
§
E
3
i
61
not sustainable as it is a juristic person, is also unacceptable
because under the General Clauses Act, the word. Tlpeerson’
includes a juristic person also. Keeping this i_r;i'”‘rn’!.’n~d’._._i
read Section 378, I.P.C., a juristic person..wo.uldf.::al.soff_’be.,g'”V._
liable but the natural person who,I,at the tin’ae{of’–comnn’iVss,ion
of the offence had indulged in such ‘act,”‘would”‘Vbe
who has to be sentenced.
30. Sri Thiruveng”a.dar.nV, counsel for the
petitioners, has raised l,eg*’al.v.”i’ss;u.e’ with regard to
repugnancy proiris.i’ons’:~Vo’fv~the Customs Act and
the Ka,_rnatak’afVj’,Fores,t A:c’t~!_:n_this regard, he would contend
that iron’ gore is under the Union List and
therefore, ituuispniy”byr”Pa’rliamentary legislation its import or
f mining cofuld be determined. He submits, as iron
List, it is only the Union of India which
hats–to issuejthe notification regarding restraint on its export
.u””-Wags,en\}i’s.a”ged under Section 11-I of the Customs Act. He
,..”sVub.m:its, provisions of Section 62 of the Forest Act
…c.onferring power on forest officers to seize such iron ore
if considering it as ‘forest produce’ does not empower the
62
forest officer to enter upon the area coming within the
Customs Act. In other words, it is urged, as iron ore_.-was on
the precincts of the port liable for customs du’t§I;..f”i<n:"'t4he
absence of any notification by the Central 4_
under Section 11-1 of the Customsnact ¢x.po:t,li
the forest officer cannot invoke S2 of
to seize such iron ore. This' is.,:on%theV"i3asiscVAth_at"~-when':there'
is a Parliamentary |egi,.slation.i-anrl_:*St'ate lec_iisiva.tion, it is the
Parliamentary legislation_whic.hi:'rVpreilailra:.and not the State
legislation. reference to
case laws.:i' f I A
31. ‘As *«r’eg.ards:’j’the.,’I4eg:a’i’position, it is well settled that in
the case°._o”f_(§{)lllE_R¥§:_i?1iENT or ANDHRA PRADESH
AN,.!’i{l|l5VNi’€.)THEV.Rw–.t(V.’ J.i?s.eoucAT1oN socrerv (AIR 2005
apex court held that the question of
“‘r4e:p–ugriaVri’£:y{between a parliamentary legislation and state
legis.’ati-on”can arise in two ways. First, where legislations
if eniacteti” with respect to matters in their allotted sphere
Zoivferlap and Conflict. Second, where the two legislations are
“with respect to matters in the concurrent list and there is a
V’; ”
-(:1)
5/
63
conflict. In both the situations, the parliamentary
legislation will predominate, in the first, by virtueofg non-
obstante clause in Article 246(1) of the Constiti,iti_ohV,”‘jufnhbbthte
second, by reason of Section 245(1) of
Clause (2) of Article 245 deals witha «sitfuation the S
State legislation having been reservedand having
President’s assent prevails in tihat=i,state,’-thi’s.again iswsbubjectb
to the proviso that Pariia__menvi”‘carrilbagajn bring”as”Vlegislati’on
to override even such’ state»iulegislatfonsg. Keeping this
principie in mi.n«<i«,_vv.e have exarn'.i_ne_'thje case at hand.
32. in ‘the “FIR registered against the
petitionersr..,i_S for “offences punishabie under Sections
2(7_)'(;’«.*.3),UA’v),v% 62’,”8€}.._o.f«the Forest Act and Rules 143, 162 of
‘the” Eoi~.,3S;# Section 2(7)(b)iv) is the defining section
w’hi.ch dvefiihvrje,-sfttforest produce’. Section 62 is a part of
‘.VChapt~er”‘r9land deals with penaities and procedures. It
it “i.jifpost’a.lates when there is reason to beiieve that a forest
ofifence has been committed in respect of any forest
‘”gHproduce, such produce together with aii toois, boats,
64
vehicles or cattle or any other property used in committing
such offence, may be seized by any forest officer V:or.fl’pgol.i4ce
officer. Sub–section (2) envisages any
police officer. If he has reason tobelieve’ v_cj:i.hi’clAeVV’
has been used for transportation
respect of which there is reaso:n~~.to believe–.thatu”~off’e’nce has
been committed or is being ‘co’:~.V§..ririit’ted., he’m’a.yV.require the
driver or other persontin”_.Q;r1ar.g§’;§:i.of::Athetvehicle to stop the
vehicle and causeit long as it may
reasonably; contents of the
vehiclewd_uliris.pe:ct3 Vall’*re’cords'”re-lating to the goods carried
which are such driver or other person in
charge ofuthe vehicle.._ ‘”Tb~erefore, this provision confers the
p0V_’J’é~’.’ of s_eizu’r”e»0.n_.sthe forest officer when he suspects
‘cornmissioinv’~o’f’any forest offence relating to forest produce
d’e.fin~ed urrdjer.’a’$Vection 2(7) referred to above.
..Sri:’Thiruvengadam would contend that this provision
_fco’u.!d:”not be invoked as the property involved is iron ore to
exported which is covered by the provision of Section
V 11-3-1 and 11–I of the Customs Act and therefore, the
E
§
65
provisions of Customs Act being a Parliamentary legislation
would prevail, and not the Forest Act which is a”–,State
legislation. This proposition would have been
there been any conflict in the provisioVns”~._:offithelitwo
legislations. Section 11-H envisag;eAs'””‘iiiegia/ -exp_o’rtff’,,Vh?ean;s
the export of any goods in contraven_tior._? of provisions of,
this Act or any other law for”~th’e timelinllfolrce. This
means, if there is export of_.”g’oo’d-is in”-contravenition of the
Forest Act, then it comes~l.’wi’t’iiilnVV referred to in
clause H. The at :har,;d…..rel’ates]”tO..tfansportation of iron
ore extra–cte:d~gf.rori%;,fore’st..area”a~nd being exported without
forest permglits, provision of Section 11-H of
the Custorns_gAct Vi’s-att.raCtuéd.
. g.;yC:ctijoAn,_.11–IVHhas also been referred to by the learned
contend that unless the Central Govt, by
notifi__cat,_i_von,,uspecifies iron ore to be one of the goods which
|il<ely*.to illegally exported, iron ore is excluded from the
A a reading of Section 11-1 shows, 'if, having regard
Vi ..to§the magnitude of illegal export of goods of any class or
description, the Central Govt. is satisfied that it is expedient
A M'
7
VJ
\.’
69
are ciissoived and there shali be no impediment to the
investigating officer to proceed with the investigatioffii.
sci/ii
vgh*