High Court Kerala High Court

James Varkey vs Forest Range Officer on 10 July, 2008

Kerala High Court
James Varkey vs Forest Range Officer on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18412 of 2008(P)


1. JAMES VARKEY,
                      ...  Petitioner

                        Vs



1. FOREST RANGE OFFICER,
                       ...       Respondent

2. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :10/07/2008

 O R D E R
                                R.BASANT, J
                        ------------------------------------
                       W.P(C). No.18412 of 2008
                        -------------------------------------
                 Dated this the 10th day of July, 2008

                                 JUDGMENT

Against the petitioner, proceedings have been initiated

under the Kerala Preservation of Trees Act. Offence 19 of 2004

has been registered. The allegation against him is that a dead

`Mulakunari tree’ was cut and removed by him from a land in his

possession. Though the offence was registered as early as in

2004 and the sword of this prosecution has been hanging over the

head of the petitioner, no action has thereupon been taken. It is,

in these circumstances, that the petitioner has come before this

Court with the short contention that no action can legally be taken

against him under the provisions of the Kerala Preservation of

Trees Act. It is contended that `Mulakunari tree’ is not a tree

which falls within the definition of the expression `tree’ in Section

2 (e) of the Kerala Preservation of Trees Act. Section 2(e) of the

Preservation of Trees Act reads as follows:

“Section 2 e: `tree’ means any of the following

species of trees, namely : Sandalwood (Santalum

album), Teak (Tectona grandis), Rosewood (Dalbergia

latifolia), Irul (Xylia Xylocarpa), Thempavu (Terminalia

tomantosa), Kampakam (Hopea parviflora),

Chempakam (Michelia chempaca), Chadachi (grewia

tiliaefolia), Chandana vempu (Cedrela toona), Chenni

(Tetrameles nudiflora).”

W.P(C). No.18412 of 2008 2

2. A number of opportunities have been given to the

learned Government Pleader to respond to the prayer/contention

of the petitioner. Even as on date, the file has not been placed

before the court and there is no attempt to assert that any

offence has been committed by the petitioner for which legal

action can be taken against him.

3. I am, in these circumstances, satisfied that termination

of this long pending proceedings has got to be brought about and

in the total absence of any attempt to justify such proceedings

against the petitioner, I am satisfied that this is an eminently fit

case where the powers under Section 482 Cr.P.C can and ought to

be invoked in favour of the petitioner.

4. In the result :

i) This Writ Petition is allowed;

ii) All further proceedings in Offence No.19 of 2004

registered on 15.07.04 as per Ext.P2 against the petitioner is

hereby quashed.

(R.BASANT, JUDGE)
rtr/-