High Court Kerala High Court

Sarafudeen vs The Sub Inspector Of Police on 11 January, 2010

Kerala High Court
Sarafudeen vs The Sub Inspector Of Police on 11 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3905 of 2009()


1. SARAFUDEEN,S/O.ABDURAHMAN,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,POTHUKALLU
                       ...       Respondent

2. THE STATE OF KERALA,REPRESENTED BY THE

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :11/01/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 3905   OF 2009
          ===========================

    Dated this the 11th day of January,2010

                     ORDER

Petitioner is the fourth accused in Crime

No.70/2009 of Pothukallu Police Station

registered for the offence under section 3 read

with section 25(i) of Arms Act. Prosecution

case is that on 23.7.2009 during night getting

information that meat of the wild animal shot

dead from the reserve forest is being

transported in an autorikshaw, forest officials

reached there and an autorikshaw was found

parked nearby the house and finding the forest

officials, the person who was driving the

autorikshaw ran away. On inspecting the

autorikshaw, it was found that on the back seat

of the autorikshaw there was partially cooked

meat of a wild animal. On inspection of the

house, 25 kgms of partially cooked meat of wild

Crl.M.C.3905/2009 2

animal battery case, headlight, chopper,catridge of

gun etc. were found and seized. It is also found

that autorikshaw belongs to the petitioner as its

R.C stands in his name. Crime No.70/2009 is

therefore registered against four accused based on

Annexure A mahazar prepared by the Forest Range

Officer. This petition is filed under section 482

of Code of Criminal Procedure to quash the

proceedings as against him contending that

petitioner is not involved in the offence at all

and for the sole reason that he is the owner of the

autorikshaw, he cannot be prosecuted. It is

pointed out that Bail Applications 4256/2009 and

4257/2009 were filed by accused 1 and 2 before this

court under section 438 of Code of Criminal

Procedure, and by Annexure B order anticipatory

bail was granted to the sixth accused who was

subsequently implicated as the driver of the

autorikshaw, on the allegation that he was the

person who ran away from the autorikshaw finding

Crl.M.C.3905/2009 3

the forest officials and therefore when

Investigating Officer has no case that petitioner

was there in the autorikshaw or was armed with any

gun he cannot be prosecuted.

2. In view of the contentions raised, learned

Public Prosecutor was directed to make available

the material if any to show that petitioner was

present in the autorikshaw on that night and if he

was present, whether he was armed with a gun.

Learned Public Prosecutor on instruction submitted

that petitioner was implicated only for the reason

that the registration certificate of the

autorikshaw shows that petitioner was the owner of

the autorikshaw. There is no other material to

connect the petitioner with the offence.

3. Even if the autorikshaw was used for the

purpose of carrying the meat of a wild animal shot

dead from the forest, unless there is material to

show that the owner of the autorikshaw was aware

of the intended transport, or was a party to a

Crl.M.C.3905/2009 4

conspiracy, he cannot be prosecuted for the

offence under the Arms Act on the ground that he is

the owner of the autorikshaw. Moreover Annexure A

mahazar shows that no arms were seized from the

autorikshaw.

4. When prosecution has no case that

autorikshaw owned by the petitioner was used for

carrying any arms and no arms were seized from the

autorikshaw and there is no case that petitioner

was armed with a gun, he cannot be prosecuted for

the offence under section 3 read with section 25(i)

of the Arms Act. In such circumstances, F.I.R as

against the petitioner can only be quashed.

Petition is allowed. Annexure C F.I.R as

against the petitioner in Crime 70/2009 is quashed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006