High Court Kerala High Court

M.Narayana Bhat vs Rdo. on 20 September, 2006

Kerala High Court
M.Narayana Bhat vs Rdo. on 20 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 767 of 1997(8)



1. M.NARAYANA BHAT
                      ...  Petitioner

                        Vs

1. RDO., KANHANGAD
                       ...       Respondent

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :SRI.M.SASINDRAN

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :20/09/2006

 O R D E R
                              K. PADMANABHAN NAIR ,J
                         -------------------------------------------------
                                  Crl.R.P.NO.767 OF 1997
                         -------------------------------------------------
                     Dated, this  the  20th  day of September, 2006


                                             ORDER

Advocate Shri M.Sasindran takes notice for respondents 2 to 13. Learned

Public Prosecutor takes notice for respondent No.1. So there is no defect.

Criminal Revision Petition itself is heard and disposed of as agreed to both sides.

2. The petitioner filed a petition before the Sub Divisional Magistrate,

Kasaragod alleging that the respondents caused obstruction to a public pathway.

There was also a prayer to initiate proceedings under Section 107 of Criminal

Procedure Code. The Sub Divisional Magistrate conducted a local inspection

and noticed that though initially some obstructions were caused to a public

pathway, but on the date of examination there was no obstruction existed and the

road was fit for vehicular traffic. It is also held that there is no material to initiate

action under Section 107 of Criminal Procedure Code and hence dropped further

proceedings. I do not find any reason to interfere with the impugned order after a

lapse of nine years. If any obstruction is now caused, it is open to the petitioner to

approach the competent authority for redressal of his grievance.

In the result, the Criminal Revision Petition is disposed of as above.

K. PADMANABHAN NAIR
JUDGE
K.PADMANABHAN NAIR, J.

Crl.R.P.NO.767 OF 1997

ORDER

20TH SEPTEMBER, 2006