High Court Kerala High Court

K.R.Ramachandran vs State Of Kerala on 2 December, 2010

Kerala High Court
K.R.Ramachandran vs State Of Kerala on 2 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4081 of 2010()


1. K.R.RAMACHANDRAN, AGED 54 YEARS,
                      ...  Petitioner
2. K.V.SUNNY, AGED 46 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. ASST.WILD LIFE WARDEN,

                For Petitioner  :SRI.ABRAHAM VAKKANAL (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/12/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.4081 of 2010
            --------------------------

                       ORDER

Petitioners are the accused in C.C.No.436/2010

on the file of Judicial First Class Magistrate’s

Court, Kothamangalam, taken cognizance for the

offence under Section 27(1)(b) of Kerala Forest Act

on Annexure-A1 final report submitted by Assistant

Wild Life Warden, Thattekkad Birds Sanctuary.

Prosecution case is that petitioners, who were

watchmen of Thattekkad Birds Sanctuary, set fire to

the shed constructed for their residence on the

night of 9.1.2002 and thereby caused a loss of

Rs.2,500/- and thereby committed the offence. This

petition is filed under Section 482 of Code of

Criminal Procedure to quash the proceedings

contending that the alleged incident was on

9.1.2002 and Annexure-A2 forest offence seizure

report (preliminary), as provided under Section 36

of Kerala Forest Act, was submitted before the

CRMC 4081/10 2

court on 10.1.2002 and final report was submitted

only on 31.7.2010 and petitioners were not in any

way connected with the destruction of the shed by

setting fire and the case was foisted as they were

the office bearers of trade union. Though

petitioners are entitled to a speedy justice, which

is guaranteed under Article 21 of Constitution of

India, the proceedings has been protracted

unnecessarily and in such circumstances, it is to

be quashed.

2. Assistant Wild Life Warden filed a statement

disclosing that investigation revealed that

petitioners set fire to the temporary shed

deliberately to avoid their stay inside the forest

during night hours and investigation was conducted

in a free and fair manner. It is also stated that

while investigation is almost over first petitioner

submitted Annexure-R2(A) statement dated 5.9.2005

expressing willingness to compound the offence and

second petitioner also filed Annexure-R2(B)

CRMC 4081/10 3

statement dated 10.9.2005 for the same purpose and

considering their request, by Annexure-R2(C)

proceedings dated 15.9.2006, Chief Wild Life

Warden, Idukki permitted to compound the offence,

but petitioners did not remit the amount and as

there was an order to compound the offence, further

action was not taken. It is contended that the

complaint received by Conservator of Forests,

Inspection and Evaluation Wing, Kottayam against

the first petitioner was taken on file and an

enquiry was ordered by the Conservator of Forests

directing Assistant Wild Life warden to conduct an

enquiry and in that enquiry, some witnesses

disclosed that petitioners were involved in other

offences and then only the files were traced out

and on verification, it was found that petitioners,

though permitted to compound the offence, did not

compound the offence and hence charge was laid.

3. Learned senior counsel appearing for the

petitioners, relying on the decisions of the Apex

CRMC 4081/10 4

Court in Pankaj Kumar v. State of Maharashtra

((2008) 16 SCC 117) and Vakil Prasad Singh v. State

of Bihar ((2009) 3 SCC 355), argued that right to

speedy trial in criminal prosecutions is an

inalienable right under Article 21 of Constitution

of India and petitioners were denied that right and

on the materials, it is clear that petitioners were

being prosecuted with mala fides and in such

circumstances, to secure justice, proceedings is to

be quashed.

4. Learned Public Prosecutor submitted that

investigation revealed that petitioners set fire to

the temporary shed, where they are expected to stay

during night, as they were not willing to stay

inside the forest during night and for that purpose

the shed was destroyed by setting fire and the

delay in filing the final report was on account of

the willingness expressed by the petitioners under

Annexure-R2(A) and Annexure-R2(B) to compound the

offence and by Annexure-R2(C), their prayer was

CRMC 4081/10 5

allowed and they were permitted to compound the

offence and it was found out only later that they

did not remit the amount and in such circumstances,

the case cannot be quashed.

5. Learned Public Prosecutor made available the

case diary. On a perusal of the case diary, it is

absolutely clear that there is no material,

whatsoever, to point out the guilt of the

petitioners. The case diary only shows that on

getting a report that temporary shed was found

destroyed by fire, Assistant Wild Life Warden was

directed to conduct an enquiry to find out who set

fire to the shed. After four months, a report is

seen filed to the effect that enquiry revealed that

petitioners set fire to the shed. It also does not

disclose from what source the said opinion was

gathered or how the said conclusion was arrived at.

It is further seen from the records that thereafter

also no statement was recorded from any witness.

Annexure-A9 report submitted by the Forest Range

CRMC 4081/10 6

Officer, Flying Squad Range, Perumbavoor shows that

a vigilance enquiry was conducted and based on the

vigilance enquiry, a detailed investigation was

directed to be undertaken. The case diary shows

that no such enquiry or investigation was

conducted. Based on all these materials available

in the case diary, even if petitioners are to be

tried, they cannot be convicted by any court as

there is no material against them. In such

circumstances, it is not in the interest of justice

to continue the prosecution, as ultimately, there

is no likelihood of a conviction at all.

Petition is allowed. C.C.No.436/2010 on the

file of Judicial First Class Magistrate’s Court,

Kothamangalam is quashed.

2nd December, 2010 (M.Sasidharan Nambiar, Judge)
tkv