IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 3942 of 2007()
1. K.GIREESAN, S/O. K.V.RAMAN MENON,
... Petitioner
2. M.B.MOHAN, S/O. BHASKARAN,
3. PRAKASH VASUDEVAN,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.M.C.JOHN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/11/2007
O R D E R
V. RAMKUMAR , J
==========================
CRL. R.P. NO. 3942 OF 2007
==========================
Dated this the 12th day of November, 2007.
ORDER
The petitioners three in number are accused Nos. 1 to 3 in
C.C. No. 102/2005 on the file of Judicial First Class Magistrate-II,
Thamarassery. The offences alleged against the petitioners are
under Sections 27(1)(e)(i)(ii)(iii) and (iv) of the Kerala Forest Act
r/w Section 2(ii)(iv) of the Forest (Conservation) Act, 1980. The
order impugned in this revision is one dated 09.10.2007 passed
by the Judicial First Class Magistrate-II, Thamarassery refusing to
entertain the application filed as C.M.P. No. 3618/2007 by the
petitioners seeking discharge. As rightly observed by the
Magistrate when once the charge has been framed against the
accused, there cannot be any discharge. Hence the petition filed
as C.M.P. No. 3618/2007 by the revision petitioner before the
court below was dismissed. No interference was called for in the
matter.
2. No doubt, the revision petitioners have a contention that
even after the cognizance by the criminal court the offences are
CRL.R.P. NO. 3942/2007 : 2:
compoundable by the department under Section 68 of the Kerala
Forest Act 1961. That is a matter which the petitioners can
separately request the Magistrate to consider. If the petitioners
file an application for compounding under Section 68 of the Act,
the feasibility of composition as contended by the revision
petitioners can be considered by the Magistrate. Hence, without
prejudice to the right of the revision petitioners to move the
Magistrate for permission (if it is necessary) to compound the
offence, this revision is dismissed.
Issue carbon copy.
V. RAMKUMAR, JUDGE.
rv
CRL.R.P. NO. 3942/2007 : 3: