High Court Kerala High Court

Premjith vs State Of Kerala on 27 July, 2009

Kerala High Court
Premjith vs State Of Kerala on 27 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2370 of 2009()


1. PREMJITH, AGED 27 YEARS, S/O.SURENDRAN,
                      ...  Petitioner
2. SHYLA , AGED 40 YEARS, W/O.PREMJITH,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :27/07/2009

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.2370 of 2009
            --------------------------

                       ORDER

Petitioners are the accused in C.C.No.576/2006

on the file of Judicial First Class Magistrate’s

Court, Chalakudy. Prosecution case is that on

13.2.2006, the Additional Sub Inspector of Police,

Chalakudy Police Station, along with a Probationary

Sub Inspector and two women Constables, conducted a

search in Chungath Towers Lodge and found the

petitioners in Room No.203. Alleging that they were

engaged in prostitution, they were arrested and

Crime No.78/2006 of Chalakudy Police Station was

registered for offences under Sections 3, 4, 5 and

7 of Immoral Traffic (Prevention) Act, 1956

(hereinafter referred to as ‘the Act’). After

completing the investigation, Annexure-D final

report was submitted, based on which Judicial First

Class Magistrate, Chalakudy took cognizance of the

said offences.

CRMC 2370/09 2

2. This petition is filed under Section 482 of

Code of Criminal Procedure to quash the final

report and the proceedings taken by the Magistrate

contending that even if the allegations in the

final report are accepted, no offence is made out

and therefore, it is to be quashed. It is also

contended that the search and arrest were conducted

not by a Special Police Officer as provided under

the Act and therefore, based on the said search and

arrest, petitioners cannot be prosecuted and in

such circumstances, the case is to be quashed.

3. Learned counsel appearing for the petitioners

and learned Public prosecutor were heard.

4. Learned counsel appearing for the petitioners

argued that Additional Sub Inspector of Police is

not a Special Police Officer as provided under the

Act and as per G.O.(MS)No.56/2002/Home dated

24.4.2002, only the Circle Inspector of Police,

attached to the police station is a Special Police

Officer under Section 13(1) of the Act and in such

CRMC 2370/09 3

circumstances, proceedings initiated based on the

search and arrest conducted by Additional Sub

Inspector is not legal and on that reason alone,

the case is to be quashed. It is also argued that

even if the allegations in Annexure-D final report

are accepted, none of the offences alleged is

attracted and therefore, the case is to be quashed.

5. Learned Public Prosecutor did not dispute

the fact that there is no material to prove that

petitioners were engaged in prostitution, as this

was only the solitary incident.

6. It cannot be disputed that in view of G.O.

(MS)No.56/2002/Home dated 24.4.2002, Additional Sub

Inspector of Police, who conducted the search and

arrest of the petitioners, is not a Special Police

Officer as provided under the Act. The effect of a

search and arrest conducted by a Sub Inspector of

Police, who is not a Special Police Officer as

provided under the Act, was considered by this

Court in Sinu Sainudheen v. Sub Inspector of Police

CRMC 2370/09 4

(2002 (1) KLT 693). It was held that Sub Inspector

of Police is not competent to conduct the search or

arrest and when it is found that search and arrest

were conducted not in accordance with the

provisions of law and there is no possibility of

the case ending in conviction, the proceedings is

to be quashed. The decision squarely applies to the

facts of this case also.

6. Moreover, in order to attract an offence

under Section 3 of the Act, there should be an

allegation that petitioners have been keeping or

managing or assisting in keeping or management of a

brothel. There is, absolutely, no such case.

Similarly, to constitute an offence under Section

4, petitioners must be living wholly or partially

on the earnings by prostitution. Prosecution has

no such case also. Similarly, to attract an offence

under Section 7, there should be evidence of

prostitution. On the materials produced, there is

nothing to prove that petitioners were engaged in

CRMC 2370/09 5

prostitution. Hence, even if petitioners are to be

tried, there is no likelihood of a conviction. In

such circumstances, it is not, in the interest of

justice, to continue the proceedings.

Petition is allowed. C.C.No.576/2006 on the

file of Judicial First Class Magistrate’s Court,

Chalakudy as against the petitioners is quashed.

27th July, 2009 (M.Sasidharan Nambiar, Judge)
tkv