High Court Kerala High Court

M/S.Life Group Developers And … vs State Of Kerala on 4 December, 2008

Kerala High Court
M/S.Life Group Developers And … vs State Of Kerala on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4488 of 2008()


1. M/S.LIFE GROUP DEVELOPERS AND PROMOTERS,
                      ...  Petitioner

                        Vs



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

2. SHRI.M.A.ANTO, MALIEKKAL HOUSE,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/12/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    Crl.M.C.No.4488 of 2008
                   ----------------------------------------
            Dated this the 4th day of December 2008

                              O R D E R

The petitioner is a partnership firm engaged in land

development and construction of flats. They have undertaken a

project. According to them, they have got clearance from all

authorities to justify commencement and progress of

construction. When the party started undertaking the

construction, on the complaint of a neighbour/some neighbours,

a conditional order under Section 133 Cr.P.C was passed by the

Sub Divisional Magistrate on 01/03/2008. The petitioner

appeared before the Sub Divisional Magistrate in response to the

said conditional order. Proceedings are pending before the Sub

Divisional Magistrate as M.C.No.73/2008. There was an attempt

by the Revenue Divisional Officer by issue of a stop memo

through a Village Officer calling upon the petitioner to stop the

construction. The petitioner came to this court and by Annexure

A8 order dated 01/04/2008 in W.P.C.No.4393/2008, the said

order was set aside. It was observed by the learned Judge in the

order that expeditious steps must be taken to dispose of

M.C.No.73/2008. It is submitted before me that M.C.No.73/2008

Crl.M.C.No.4488/08 2

has not been disposed of by now and the proceedings are still

going on. The learned Public Prosecutor, after taking

instructions from the Sub Divisional Magistrate, submits that it

is expected that final disposal of M.C.No.73/2008 can be done

within a short period of time.

2. The petitioner is aggrieved by Annexure 12 order

issued by the Sub Divisional Magistrate to the Sub Inspector of

Police under which the Sub Inspector of Police was directed “to

stop the illegal construction of flats in the premises mentioned in

the conditional order”.

3. The learned counsel for the petitioner submits that

Annexure 12 order is totally unjustified and is illegal too. The

learned counsel for the petitioner contends that though a

conditional order has been passed under Section 133 Cr.P.C and

proceedings have been initiated, there has been no order passed

under Section 142 Cr.P.C so far and in the absence of an order

under Section 142 Cr.P.C, the Sub Divisional Magistrate is not

justified either himself or through Village Officers or Sub

Inspectors of Police under him to compel the petitioner to stop

construction which the petitioner has already undertaken.

Crl.M.C.No.4488/08 3

4. I find force in the contention of the learned counsel

for the petitioner. To a pointed query by this court as to whether

any order has been passed under Section 142 Cr.P.C after

passing the conditional order under Section 133 Cr.P.C, the

learned Public Prosecutor submits that the order under Section

133 Cr.P.C (a copy of which has been produced as Annexure 9)

must be reckoned and construed as a composite order under

Section 133 Cr.P.C and 142 Cr.P.C. I have gone through the

order. I am afraid, the attempt to justify stoppage of the

contentions pending as M.C.No.73/2008 cannot be supported by

the theory that Annexure 9 order is a composite order both

under Section 133 Cr.P.C and 142 Cr.P.C. A careful reading of

the conditional order which is produced as Annexure 9 clearly

reveals that it is only a conditional order and not a direction

issued under Section 142 Cr.P.C.

5. I am, in these circumstances, satisfied that the

attempt made by the Sub Divisional Magistrate without passing

an order under Section 142 Cr.P.C to achieve the result which

could be achieved under Section 142 Cr.P.C, is not justified.

Annexure 12 order therefore deserves to be set aside. The

learned counsel for the petitioner advances a further contention

Crl.M.C.No.4488/08 4

that the very initiation of proceedings under Section 133 Cr.P.C

is itself not justified. He contends that the petitioner has the

requisite authority from all authorities and departments to

commence and continue the construction and that in these

circumstances proceedings initiated under Section 133 Cr.P.C is

not justified.

6. I must take note of the nature, quality and contours of

the jurisdiction which I am called upon to invoke and exercise.

The conditional order has been passed as early as on 01/03/2008.

Without demur, the parties who have joined issues had taken

part in the proceedings in M.C.No.73/08. At this juncture when

the proceedings in M.C.No.73/08 is about to be brought to

termination, I am satisfied that the question need not be

considered in this proceedings under Section 482 Cr.P.C.

7. However, I take note of the submission of the learned

counsel for the petitioner that there is urgent necessity to

dispose of M.C.No.73/08 expeditiously. There shall be a

direction to the Sub Divisional Magistrate, Thrissur that final

orders in M.C.No.73/08 must be passed by the Sub Divisional

Magistrate as expeditiously as possible, at any rate, before

31/12/2008. The case shall be posted day to day if that be

Crl.M.C.No.4488/08 5

necessary to comply with the directions by 31/12/2008.


      8.    In the result,

      a)    This Crl.M.C is allowed.

      b)    Annexure 12 order is set aside.

      c)    The Sub Divisional Magistrate is directed to ensure

that M.C.No.73/08 is disposed of as expeditiously as possible, at

any rate, by 31/12/2008. If necessary, the Sub Divisional

Magistrate shall ensure that the case is posted day to day to

achieve the said result.

9. I may hasten to observe that this order will not stand

in the way of the parties requesting the learned Magistrate to

pass any order under Section 142 Cr.P.C till the matter is

disposed of by 31/12/2008. Appropriate orders on merits after

giving the petitioner an opportunity to raise his objections shall

be passed by the Sub Divisional Magistrate on such application,

if any, under Section 142 Cr.P.C .

Hand over copy of this order to the learned Public

Prosecutor.


                                            (R.BASANT, JUDGE)
jsr

                  // True Copy//     PA to Judge

Crl.M.C.No.4488/08    6

Crl.M.C.No.4488/08    7

    R.BASANT, J.




CRL.M.C.No. of 2008




          ORDER




        09/07/2008