High Court Kerala High Court

Jyothi @ Jyothikumar vs State Of Kerala on 22 January, 2010

Kerala High Court
Jyothi @ Jyothikumar vs State Of Kerala on 22 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 170 of 2010()


1. JYOTHI @ JYOTHIKUMAR, S/O. GOPALA
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/01/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 170,175 &176
                   OF 2010
          ===========================

    Dated this the 22nd day of January,2010

                     ORDER

Petitioner is the second accused in

C.C.865/2008, 549/2009 & 1563/2008 on the file

of Judicial First Class Magistrate Court, Adoor

taken cognizance for the offences under

sections 20,21 and 23 of Kerala Protection of

River Banks and Regulation of Removal of Sand

Act,2001(hereinafter referred to as the Act) on

Annexure A1 final report submitted by the Sub

Inspector of Police, Pandalam after

investigation. Petitions are filed under

section 482 of the Code of Criminal Procedure

to quash the cognizance taken and the

proceedings pending before the Magistrate

contending that as provided under section 25 of

the Act, cognizance can be taken only on a

Crl.M.C.170,175 & 176 of 2010 2

complaint filed by the authorised officer and as

cognizance has been taken by the learned Magistrate

on the final report submitted after investigation

under section 173(2) of Code of Criminal Procedure,

the cognizance taken is to be quashed.

2. Learned counsel appearing for the

petitioner and the learned Public Prosecutor were

heard.

3. Section 25 of the Act provides that a

cognizance of the offence under the Act can be

taken only on a complaint filed by an officer

authorised as provided under the Act. Even if the

Sub Inspector of Police is an authorised officer,

he can only file a complaint based on which alone

Magistrate can take cognizance of the offence under

the Act. As held by the Division Bench of this

Court in Moosakoya v. State of Kerala (2008(1) KLT

538) as approved by the Apex Court in Jeewankumar

Raut v. Central Bureau of Investigation (AIR 2009

SC 2763) and followed by this court in

Crl.M.C.170,175 & 176 of 2010 3

Crl.M.C.3606/2009 & 3715/2009, the cognizance taken

can only be quashed.

Petitions are allowed. C.C.865/2008,

C.C.549/2009 & C.C.1563/2008 on the file of

Judicial Magistrate of First Class, Adoor are

quashed. But quashing of the complaint will not be

a bar for the officer authorised under the Act to

file a complaint in accordance with law.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006