High Court Kerala High Court

R.Thyagarajan vs State Of Kerala on 4 June, 2009

Kerala High Court
R.Thyagarajan vs State Of Kerala on 4 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1739 of 2009()


1. R.THYAGARAJAN, THOTTATHIL VEEDU,
                      ...  Petitioner
2. T.D. SURESH, THARAYIL PARAMBU,
3. K.M. ANTONY, KOCHIER VEEDU,
4. K.V. LAZAR, KAVALAKKAL VEEDU,
5. ALOCIOUS, MALATTUVEEDY,
6. V.M. VIJAYAN, VALAPPIL VEEDU,
7. PREMKUMAR, S/O. RAJAN,KUZHEEPARAMBIL
8. SHEELA JEROM, COUNCILOR, 20TH

                        Vs



1. STATE OF KERALA, REP. BY S.I. OF
                       ...       Respondent

                For Petitioner  :SRI.K.L.JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :04/06/2009

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                             Crl.R.P.No.1739 of 2009
                           --------------------------------------
                     Dated this the 4th day of June, 2009.

                                        ORDER

Heard counsel for petitioners and the Public Prosecutor who

appeared for respondents.

2. Petitioners are charged by Kochi Kasba Police for offences

punishable under Sections 143, 147 and 283 read with Section 149 of the Indian

Penal Code (for short, “the Code”). The charge is that on 10.5.2007 at about

11-11.30 p.m. they formed unlawful assembly and in prosecution of their

common object blocked the public road to express their protest on the failure of

Government and obstructed vehicular traffic along that road. Petitioners

sought their discharge contending that no offence punishable under Section 283

of the Code is made out. Learned magistrate refused to accept the prayer.

Learned counsel submitted that prima facie the offence under Section 283 of the

Code will not stand. Learned counsel placed reliance on the decision in

Badrinarain v. State (AIR 1957 Raj. 64).

3. Section 283 of the Code reads thus:

“Danger or obstruction in

public way or line of navigation.-Whoever,

by doing any act, or by omitting to take order

with any property in his possession or under

his charge, causes danger, obstruction or

injury to any person in any public way or public

Crl.R.P.No.1739/2009

2

line of navigation, shall be punished with fine

which may extend to two hundred rupees.”

What is penalized under that provision is not merely in respect of any order as

to the property in the possession of the offender but also causing obstruction to

the public way or public line of navigation. In the decision relied on by the

counsel for petitioner there was no evidence of assemblage on the road for any

common object and that the assemblage came together on the road. Hence it

was found that Section 283 of the Code has no application. Now, this court is

concerned with the question whether petitioners could be discharged as if the

materials on record if unrebutted would not warrant their conviction. In this

case the charge is that petitioners formed unlawful assembly, gathered on the

public road in prosecution of their common object to cause blockade and

obstructed vehicular traffic. On the facts of the case, I find no reason to interfere

with the view taken by the learned magistrate. As such no interference is

required.

Revision petition is dismissed making it clear that it will be open to the

petitioners to raise appropriate contentions in the trial court at the appropriate

stage.

Crl.M.A.No.5311 of 2009 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks