High Court Kerala High Court

Jose vs Revenue Divisional Officer on 4 July, 2007

Kerala High Court
Jose vs Revenue Divisional Officer on 4 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3224 of 2006(C)


1. JOSE, S/O.POULOSE,
                      ...  Petitioner

                        Vs



1. REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. JOHNSON, S/O.LAZAR,

3. VARGHESE, S/O.KUNHUVAREED,

4. STATE OF KERALA, REP. BY PUBLIC

                For Petitioner  :SRI.T.M.CHANDRAN

                For Respondent  :SRI.P.VIJAYA BHANU

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/07/2007

 O R D E R
                                V. RAMKUMAR, J.


                    ````````````````````````````````````````````````````

                          Crl.R.P. No. 3224 OF 2006 C

                    ````````````````````````````````````````````````````

                      Dated this the 4th day of July, 2007


                                      O R D E R

In this revision filed under section 397 read with section 401

Cr.P.C. the revision petitioner challenges the order dated 14.8.2006

(styled as a notice) passed by the 1st respondent Revenue Divisional

Officer/Executive Magistrate, Thrissur, directing the revision petitioner to

discontinue the piggery conducted by him in his property situated in

Kaiparambu Grama Panchayat without a licence and in a manner

causing public nuisance to the residents of that locality.

2. As per a mass petition signed by respondents 2 and 3 and

others the Sub Divisional Magistrate, Thrissur was moved on 9.5.2006

alleging that the revision petitioner herein and others were rearing more

than 100 porks and pigs in their property in an unhygienic and

unscientific manner causing a nuisance to the public and the residents

of that area. The said mass petition was made over to the Revenue

Divisional Officer/Executive Magistrate, who as per Annexure-II order

dated 7.7.06 (also styled as a notice) called upon the revision petitioner

and others to appear before him at 11 a.m. on 19.7.2006 for a hearing.

The revision petitioner appeared and after taking time filed Annexure-III

objections dated 23.8.2006 denying the allegations and objecting to the

Crl.R.P.No.3224/06

: 2 :

proposed action. In the meanwhile, on 19.8.2006 the Tahsildar,

Thrissur to whom a copy of the mass petition had been marked for

report submitted a report before the Revenue Divisional Officer stating

that the allegations in the mass petition were well founded. Thereupon,

the first respondent Revenue Divisional Officer passed the impugned

order prohibiting the revision petitioner from conducting the piggery

forthwith. It is the said order which is assailed in this revision.

3. The learned counsel for respondents 2 and 3 raised a

preliminary objection that the impugned order not being a final order but

only a conditional order passed under section 133(1)(b) Cr.P.C. is not

revisable under section 397 Cr.P.C.

4. I am not inclined to accept the above objection regarding

the maintainability of the revision. The impugned order is not a

conditional order the power to pass which could be located under

section 133(1)(b)(ii) Cr.P.C. It virtually partakes the character of a final

order and hence this revision is perfectly maintainable.

5. A perusal of Annexure-II order dated 7.7.2006 as well as

the impugned order dated 14.8.2006 do not show the provision of law

under which those orders have been passed. Going by the nature of

allegations in the mass petition, what is decidable is that the complaint

was one falling under 133(1)(b) Cr.P.C. alleging a public nuisance on

account of the rearing of pigs/porks by the revision petitioner and others.

Crl.R.P.No.3224/06

: 3 :

If so, the order which the Executive Magistrate ought to have passed

should have been one falling under Clause (ii) of Section 133(1) Cr.P.C.

and giving an opportunity to the opposite party to appear before the

Magistrate and show cause why the conditional order should not be

made absolute in case he objected to the said order. A reading of

Annexure-2 order does not indicate that the said order was passed in

conformity with the above legal provision. All that it shows is that the

opposite party is called for a hearing with reference to the complaint by

the residents of Kaiparambu Panchayat regarding the environmental

pollution. That is not the form in which a conditional order under section

133(1)(b)(ii) Cr.P.C. should be worded or passed. The conditional order

of that nature should be one to desist from carrying on the trade or to

remove the trade or a regulation of the trade in such manner as may be

directed in the order and asking the opposite party to show cause as to

why the said conditional order should not be made absolute in case he

is objecting to the conditional order. Thereafter, the person to whom the

order is addressed is to appear and show cause against the conditional

order in case he is objecting to the same. Where such person after

appearance before the Magistrate shows cause and objects to the

conditional order the Magistrate is to conduct an enquiry under section

137 Cr.P.C. During such enquiry, the Magistrate is to call upon the

complainant to lead evidence in support of the alleged public nuisance.

Crl.R.P.No.3224/06

: 4 :

The Magistrate is also given the power to direct local investigation or

examination by an expert. In the present case, apart from the fact that

Annexure-II order as well as the impugned order do not conform to the

requirement of law, the impugned order is one virtually partaking the

character of a final order passed without any enquiry and without taking

evidence under section 137 Cr.P.C. Both Annexure-II order as well as

the impugned order dated 14.8.2006 cannot, therefore, be supported.

Since the revision is directed only against impugned order dated

14.8.2006 the same is set aside and the first respondent is directed to

proceed afresh under Chapter X Part B Cr.P.C. strictly in accordance

with law. Since there was a stay of the impugned order passed by this

court, it is not disputed that the piggery run by the petitioner is still

functioning. The first respondent shall after hearing both sides pass

final orders under section 138 Cr.P.C. either directing discontinuance of

the piggery or continuance of the same subject to such conditions as he

may deem fit safeguarding the health of the residents and ensuring that

the piggery does not cause any public nuisance in that locality. But

such final orders shall be passed only after taking evidence and strictly

in accordance with law. Final orders shall be passed by the first

respondent within six months from the date of receipt of a copy of this

order. Until then, the revision petitioner will be entitled to maintain the

piggery without giving room for any complaint of public nuisance and

Crl.R.P.No.3224/06

: 5 :

ensuring that the same does not emanate any objectionable stink or

other nuisance to the local residents. It is made clear that the

continuance of the piggery will be subject to final orders to be passed as

above. It shall also be lawful for the Magistrate to pass appropriate

prohibitory orders under section 142 Cr.P.C. if such a course is

warranted but only after hearing both sides.

This revision is disposed of as above.

(V. RAMKUMAR, JUDGE)

aks