High Court Kerala High Court

Sebastian vs State Of Kerala Rep. By Public on 11 November, 2008

Kerala High Court
Sebastian vs State Of Kerala Rep. By Public on 11 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4291 of 2008()


1. SEBASTIAN, S/O.VARGHESE, AGED 30 YEARS,
                      ...  Petitioner
2. RESHEED ALIAS RAJESH, S/O.VIJAYAN AGED

                        Vs



1. STATE OF KERALA REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :11/11/2008

 O R D E R
                             R.BASANT, J
                      ------------------------------------
                    Crl.M.C. No.4291 of 2008
                     -------------------------------------
            Dated this the 11th day of November, 2008

                                  ORDER

Petitioners face indictment in a prosecution under the

provisions of Section 12 (10) r/w Section 20 of the Kerala

Protection of River Banks and Regulation of Removal of Sand

Act, 2001. The alleged incident occurred on 08.03.03. Final

report was filed by the Investigating Officer on 14.03.03.

Cognizance has been taken. The prosecution is pending before

the learned Magistrate as C.C.No.1120 of 2003.

2. The petitioners have, at this stage, come before this

Court to contend that the cognizance taken by the learned

Magistrate is not valid in as much as cognizance has been taken

on the basis of a report of the police officer in gross disregard of

the provisions of Section 25 of the said Act. The counsel relies

on the decision in Rijo v. State of Kerala [2008 (1) KLT 664].

3. Notice was given to the learned Public Prosecutor.

The learned Public Prosecutor accepts that prior to 18.01.07,

the date on which the relevant notification comes into effect, the

Investigating Officer had no jurisdictional competence to initiate

Crl.M.C. No.4291 of 2008 2

prosecution under Section 25 of the said Act.

4. Cognizance taken by the learned Magistrate is thus

found to be in violation of Section 25 of the Act as explained in

Rijo v. State of Kerala (supra). The cognizance taken deserves

to be set aside.

5. This Crl.M.C is, in these circumstances, allowed.

Cognizance taken against the petitioners in C.C.No.1120 of 2003

on the basis of the final report submitted by the police officer

who was not duly authorised on the relevant date under Section

25 of the Kerala Protection of River Banks and Regulation of

Removal of Sand Act, 2001, is hereby quashed.

6. Needless to say, setting aside of the order taking

cognizance will not fetter the rights of the police to take

appropriate action in accordance with law now.

(R.BASANT, JUDGE)
rtr/-