High Court Kerala High Court

K.G. Thilakan vs The Tahsildar on 5 March, 2007

Kerala High Court
K.G. Thilakan vs The Tahsildar on 5 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 19175 of 2006(G)


1. K.G. THILAKAN, S/O. GOPALAN,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR, MUKUNDAPURAM.
                       ...       Respondent

2. RAMESAN, S/O. NEELAKANDAN,

                For Petitioner  :SRI.RAJESH CHAKYAT

                For Respondent  :SRI.DEVAN RAMACHANDRAN

The Hon'ble MR. Justice R.BASANT

 Dated :05/03/2007

 O R D E R


                               R. BASANT, J.

               -------------------------------------------------

                       W.P.(C) NO.19175 OF  2006

               -------------------------------------------------

               Dated this the 5th day of March, 2007


                                 JUDGMENT

The petitioner has come to this Court aggrieved by

Ext.P3 order. The Executive Magistrate had passed a

conditional order under Sec.133 of the Cr.P.C. directing the

petitioner to remove the obstruction to a pathway or show

cause. On receipt of that order, a copy of which is produced

as Ext.P3, the petitioner along with his counsel appeared

before the Executive Magistrate. Ext.P2 objection/counter

was filed by the petitioner denying the existence of the public

right in respect of the pathway. Thereupon, Ext.P3 order has

been passed by the Executive Magistrate, in which it is stated

that in as much as the vakkalat filed by the counsel for the

petitioner does not bear the requisite stamps, the objection

filed is rejected.

2. To say the least, the procedure adopted is not

correct. If proper stamps have not been affixed in the

vakkalat filed, the counsel will not be able to appear and plead

on behalf of the petitioner. But the objections filed by the

W.P.(C) NO.19175 OF 2006 -: 2 :-

petitioner cannot obviously be rejected on that ground.

3. In the result, Ext.P3 order is set aside. The objections

filed by the petitioner shall be considered by the Executive

Magistrate. The petitioner shall be questioned under Section

136 Cr.P.C on the next date of posting. Thereafter, if necessary,

the requisite enquiry under Section 137 Cr.P.C shall be

conducted and an appropriate order passed under Section 137(2)

Cr.P.C. Depending on such order that may be passed under

Section 137(2) Cr.P.C., if necessary the Executive Magistrate

shall proceed to conduct a further enquiry under Section 138

Cr.P.C and pass appropriate final orders.

4. The petitioner shall be entitled certainly to file a

proper vakkalatnama in the prescribed form to engage a counsel

to appear for him. This Writ Petition is, in these circumstances,

allowed. Ext.P3 order is set aside. The Executive Magistrate is

directed to continue with the proceedings in accordance with the

above directions. Needless to say, the Executive Magistrate

shall proceed to dispose of the matter as expeditiously as

possible – at any rate, within a period of 3 months from the date

on which a copy of this order is placed before the learned

Executive Magistrate.

5. Hand over copies of this Judgment to both counsel.

Sd/-

rtr/          //true copy//                           (R. BASANT, JUDGE)


 W.P.(C) NO.19175 OF  2006    -: 3 :-