High Court Kerala High Court

Rishaju vs The State Of Kerala Represented By on 3 November, 2010

Kerala High Court
Rishaju vs The State Of Kerala Represented By on 3 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4398 of 2010()


1. RISHAJU, S/O.MUHAMMED, KALATHINGAL HOUSE
                      ...  Petitioner
2. YOONUS, S/O.MUHAMMED,
3. MOHAMMED RAFEEQUE P., S/O.AHAMMED,

                        Vs



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

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/11/2010

 O R D E R
                     M.SASIDHARAN NAMBIAR, J.
                  --------------------------------------------------
                         Crl.M.C. No. 4398 of 2010
                        -------------------------------------
               Dated this the 3rd day of November, 2010.

                                     ORDER

Petitioners are accused in C.C.No.1092/2009 on the file of

Judicial First Class Magistrate’s Court, Malappuram, taken

cognizance for offences under Sections 20 and 21 of Kerala

Protection of River Banks and Regulation of Removal of Sand Act.

Annexure-B final report submitted by Sub Inspector of Police,

Vazhakkad Police Station under Section 173(2) of Code of Criminal

Procedure. Petition is filed under Section 482 of the Code of

Criminal Procedure to quash the cognizance taken contending that

cognizance could have been taken only on a complaint filed by an

officer authorised under the Act.

2. Learned counsel appearing for the petitioners and the

learned Public Prosecutor were heard.

3. As held by this Court in Abdul Azeez v. State of Kerala

2010(1) KLT 394 and approved in Ismail v. State of Kerala

(2010 (3) KLT 706), learned Magistrate could not have taken

cognizance of the offence under the Kerala Protection of River

Crl.M.C. No. 4398 of 2010 2

Banks and Regulation of Removal of Sand Act on a final report

submitted under Section 173(2) of the Code of Criminal

Procedure and cognizance could have been taken only on a

complaint filed by an officer authorised under the Act. Hence, the

cognizance taken on Annexure B final report can only be

quashed.

Petition is allowed. C.C.No.1092/2009 on the file of the

Judicial First Class Magistrat’s Court, Malappuram is quashed. It

is made clear that quashing of the cognizance taken would not

disentitle the officer authorised under the Act to file a complaint

or the Magistrate taking cognizance on such a complaint.

M.SASIDHARAN NAMBIAR, JUDGE

ln