High Court Kerala High Court

Rahmathali vs State Of Kerala on 21 May, 2009

Kerala High Court
Rahmathali vs State Of Kerala on 21 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1498 of 2009()


1. RAHMATHALI,S/O.ALIYAR,
                      ...  Petitioner
2. ALI,S/O.BEERAVU,AGED 55 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :21/05/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO.1498 OF 2009
              ------------------------------------------

                 Dated        21st May 2009


                           O R D E R

This petition is filed under Section 482 of

Code of Criminal Procedure to quash Annexure-I FIR in

C.C.768/2003 on the file of Judicial First Class

Magistrate-II, Ernakulam in Crime 130/2002 of

Cheranellur Police station. Case against petitioner is

that he committed offences under Section 12(10), 17(4)

and 23 of Kerala Protection of River Banks Regulation

of Sand Mining Act, 2001. Case was taken cognizance on

a complaint filed by Sub Inspector of Police and

Annexure-II the final report was filed on 21/11/2002.

Station House officers were authorised to file

complaint under G.O(MS) No.11/07/RD dated 10/1/2007

and till then a Sub Inspector has no jurisdiction to

file a complaint. When he has authority cognizance

cannot be taken on such a complaint. The question is

settled by this court in Rijo v. State of Kerala

and another (2008 (1) KLT 664).

2. Allegation against the petitioner is

CRMC 1498/09
2

that he committed offences under Sections 12(10), 17

(4) and 23 of Kerala Protection of River Banks

Regulation of Sand Mining Act, 2001. As the Sub

Inspector was not authorised to file complaint under

Section 25, till 18/1/2007, the Magistrate was not

competent to take cognizance of the complaint on

21/11/2002. Hence the cognizance taken was bad in

law.

Petition is allowed. C.C.768/2003 on the file of

Judicial First Class Magistrate-II, Ernakulam is

quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.