High Court Kerala High Court

Kunju vs Forest Range Officer on 30 March, 2009

Kerala High Court
Kunju vs Forest Range Officer on 30 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1806 of 2005()


1. KUNJU, S/O. JOSEPH,
                      ...  Petitioner
2. RAJAN, S/O. NAGAN,
3. CHANDRAN, S/O. MADHAVAN,

                        Vs



1. FOREST RANGE OFFICER,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.C.M.TOMY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :30/03/2009

 O R D E R
                    S.S. SATHEESACHANDRAN, J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                         Crl.R.P.No.1806 of 2005
                - - - - - - - - - - - - - - - - - - - - - - - - -
                          Dated: 30th March, 2009

                                    ORDER

The challenge in the revision is against the concurrent verdict of

guilty rendered against the accused, three in number, for the

offences under the Kerala Forest Act (hereinafter referred to as ‘the

Act’). The accused, all of them, were prosecuted for the offences

punishable under Section 27(1)(e) (iii) and (iv) of the Act on a report

filed by the Forest Range Officer, Adimali. The accused pleaded not

guilty. The learned Magistrate, after trial, found the first accused

guilty of both the offences and convicting him thereunder he was

sentenced to undergo simple imprisonment for one year each and to

pay a fine of Rs.1000/- each for the offences under Section 27(1)(e)

(iii) and (iv) of the Act, directing him to undergo the substantive

sentences concurrently. Accused 2 and 3 were found guilty of the

offence under Section 27(1)(e) (iii) of the Act and on convicting them

thereunder, each of them was sentenced to undergo simple

imprisonment for one year and to pay fine of Rs.1000/-. They were

acquitted of the offence under Section 27(1)(e) (iv) of the Act. In

appeal jointly preferred by the revision petitioners, the learned

Sessions Judge confirmed the conviction and upheld the sentence

Crl.R.P.1806/05 – 2 –

without any modification. Aggrieved by the conviction and sentence,

the accused have preferred this revision.

2. The prosecution case, in short, is that a forest party found

the accused, all of them together engaged in collecting sawed

teakwood pieces from the reserve forest in Cheriyathoni wtihin the

limits of Admali Range of Panamkutty forest station on 25.10.1997.

Seeing the forest party, the accused, all of them, ran away and they

could not be apprehended. Site inspection disclosed stumps of two

teak wood trees, sawed timber pieces and a saw used for slicing the

timber, which were all seized into custody. Timber pieces and

weapons were taken into custody, preparing Ext.P1 mahazar. A

report was prepared over the seizure of the teakwood pieces and

detection of the forest offence implicating the accused, and it was

filed before the Magistrate Court. After investigation, a final report

was filed indicting the accused for the offences punishable under

Section 27(1)(e) (iii) and (iv) of the Act.

3. The accused, entered appearance on summons and,

pursuant thereto, after taking preliminary evidence, the accused were

directed to answer the charges imputed, and all of them pleaded not

guilty. Prosecution examined P.W.1, a forest guard and exhibited

Crl.R.P.1806/05 – 3 –

Exts.P1 to P3 to bring home the guilt of the accused. When

questioned under Section 313 Cr.P.C. the accused maintained their

innocence and no defence evidence was adduced. The learned

Magistrate, after appreciating the materials produced, found the

accused guilty of the offences imputed, as indicated earlier, and

accordingly they were convicted and sentenced. Conviction and

sentence imposed against them were upheld by the appellate court.

4. I heard the learned counsel for the revision

petitioners/accused and also the learned Public Prosecutor. Learned

counsel for the revision petitioners assailed the conviction contending

that there is absolutely no legal evidence in the case to prove the

guilt of any of the accused. Though five witnesses, all forest officials,

were cited in the report to prove the case, not even the complainant

was examined, but only a forest guard to sustain the prosecution

case, submits the learned counsel. The delay in filing the report is

also commented upon by the learned counsel to contend that after

the detection of cutting down of valuable teakwood trees in the forest

to escape from disciplinary proceedings a false case had been set up

by the forest officials against the accused. Though the offences were

alleged to have been committed as early as on 25.10.1997, the final

Crl.R.P.1806/05 – 4 –

report was filed before the court only on 25.2.2000 is also

commented upon by the learned counsel contending that no

worthmentioning explanation had been given by the prosecution for

the long delay in completing the investigation over the case. Ext.P3

notification produced by the prosecution to prove that the offence has

been committed inside the reserve forest area, according to the

learned counsel, does not satisfy the requirements under Section 78

of the Act pointing out that it is only a photo copy and is signed by a

lower level official of the Forest Department. Lastly, inviting my

attention to the evidence of P.W.1, a forest guard, it is urged that

implicit reliance is not permissible on his testimony to found a

conviction against the accused for the offences imputed. So, in

reversal of the conviction founded against the accused by the two

courts, the learned counsel urged for acquitting them of the offences

charged. On the other hand, learned Public Prosecutor contended that

the materials produced in the case by the prosecution convincingly

establish the guilt of the accused for the offences with which they

were found guilty and convicted by the courts below and that no

interference is called for by exercise of revisional jurisdiction.

5. I have perused the records of the case giving consideration

Crl.R.P.1806/05 – 5 –

to the submissions made by the learned counsel for the revision

petitioners and the learned Public Prosecutor. Normally, in a revision,

a finding on fact entered by the inferior courts is not liable to be

interfered unless it is so perverse and is found not possible on the

materials produced. Revisional jurisdiction is supervisory in character

and it is intended to avoid failure of justice. Be that as it may, on

perusal of the records, it is evident that other than the evidence of

P.W.1, a forest guard, and the documentary materials produced,

there is nothing more to prove the offences set up against the

accused. So, the crucial question is whether the evidence of P.W.1,

the forest guard, is convincing, reliable and trustworthy and, further,

sufficient to found a conviction against the accused. It is interesting

to note that P.W.1 in his evidence, at the fag end of his cross

examination, has made an assertion that the three persons seen in

the reserve forest collecting sawed teakwood pieces were the

accused. His evidence show that the forest party saw the accused at

a distance of 40 meters while they were engaged in collecting sawed

teakwood. Once the perpetrators of the crime saw the forest party, it

is the admitted case of the prosecution, all of them ran away and

could not be apprehended. The evidence of P.W.1 does not inspire

Crl.R.P.1806/05 – 6 –

confidence to hold that the accused proceeded against were really the

persons who were seen by the forest party though his version of

detection of the forest offence is otherwise found acceptable.

Prosecution has also no explanation why the complainant and other

forest officials named in the report had not been examined in the

case. As rightly contended by the learned counsel for the accused,

the delay in filing Form I report, i.e., nearly 10 days after detection

of the forest offence cannot be viewed lightly. Form II report was

filed before the court three years after the detection of the offence,

the investigation taking such long time for its completion. However,

the prosecution has no case that any of the present accused had been

apprehended, and got identified by any of the forest officials who

detected the forest offence during such investigation. The materials

collected over these three years other than what was collected at the

time of filing of Form I report, it is seen, is the incorporation of names

of some forest officials as witnesses and producing a notification that

the place where the offences were committed was within the reserve

forest area. True, the gravity of the offences under the Forest Act

call for deterrent punishment, but when there is absolutely no

evidence worthmentioning, it will be a miscarriage of justice to

Crl.R.P.1806/05 – 7 –

sustain a conviction founded by placing implicit reliance on the

solitary evidence of forest guard, which on the face of it does not

inspire confidence. His evidence in fixing the identity of the accused

as the perpetrators of the forest offences imputed appears to be

undoubtedful in the backdrop that the forest party saw the persons

engaged collecting saw teakwoods at a distance of 40 meters away,

i.e., inside a forest. The other contentions raised by the learned

counsel to attack the conviction in the given facts need not be

examined as I find that the conviction of the accused cannot be

sustained as there is no legal evidence to support it. So much so, the

conviction and sentence imposed against the accused are set aside

and they are acquitted of the offences charged. Fine amount, if any,

remitted by the accused shall be refunded.

Revision is allowed.

srd                          S.S. SATHEESACHANDRAN, JUDGE