High Court Kerala High Court

Shanmughan vs Karayakath Prabhakaran on 2 June, 2008

Kerala High Court
Shanmughan vs Karayakath Prabhakaran on 2 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 670 of 2005(C)


1. SHANMUGHAN, HOUSE NO.10/83,
                      ...  Petitioner
2. M.K.LALITHA, W/O.SHANMUGHAN,

                        Vs



1. KARAYAKATH PRABHAKARAN,
                       ...       Respondent

2. KARAYAKATH SUSEELA,

3. T.V.NABDULLA, HOUSE NO.10/51,

4. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :SRI.E.NARAYANAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/06/2008

 O R D E R
                        V. RAMKUMAR, J.
                   = = = = = = = = = = = = =
                      Crl.R.P.No.670 of 2005
                  = = = = = = = = = = = = = =
              Dated this the 2nd day of June, 2008

                                ORDER

Heard both sides.

2. The revision petitioners challenge the order dated

20.1.08 passed by the Sub Divisional Magistrate, Kozhikode

peremptorily restraining the revision petitioners from reducing

the width of the pathway from eight feet. The said order is

purported to be a final order presumably issued under Section

138 Cr.P.C.

3. I perused the lower court records.

4. On 6.03.04, respondent Nos. 1 to 3 herein filed a

petition before the Revenue Divisional Officer, Kozhikode

contenting, inter alia, as follows:-

The counter petitioners who are the new owners of the

nearby residential building bearing No.10/1983 have attempted

to reduce the width of the pathway used by the petitioners and

others by constructing a compound wall along the pathway. The

said pathway is the only access for ingress and egress to the

Crl.R.P.No.670 of 2005
2

petitioners and others. Hence appropriate orders may be passed

to restore the pathway to its original condition.

5. On the said application, the Revenue Divisional Officer,

Kozhikode passed an order on 16.3.04 as follows:-

” Village Officer, Cheruvannur shall inspect the

site at once and furnish details but the counter

petitioners may be permitted to maintain status quo till

the disposal of the case.”

6. Thereafter the revision petitioners, on coming to know

of the above order, appeared before the Sub Divisional

Magistrate. The Magistrate did not conduct any enquiry as

contemplated under Section 137(3) Cr.P.C but passed the

impugned order directing the revision petitioners as above.

7. Under Section 133 Cr.P.C if there is any unlawful

obstruction on any public place or way is reported, the Sub

Divisional Magistrate has to pass a conditional order directing

the counter petitioners either to remove the obstruction or if he

objects to do so, to appear before the Sub Divisional Magistrate

or any Executive Magistrate sub-ordinate to him at the time and

Crl.R.P.No.670 of 2005
3

place to be fixed by the order and show cause why the

conditional order should not be made absolute. A perusal of the

files reveals that no such conditional order was passed by the

Sub Divisional Magistrate. He did not also call upon the counter

petitioners allegedly causing the unlawful obstruction to the

pathway to remove such obstruction and if the counter

petitioners object to do so, to appear before the Sub Divisional

Magistrate or before the Executive Magistrate subordinate to

him at a time at and place to be fixed.

8. It is only if a conditional order is made under sub-

section 133 Cr.P.C. for the purpose of preventing the alleged

obstruction in the use of the way, and the person against whom

the conditional order is made is given an opportunity to deny the

existence of any public right in respect of the way, that the

Magistrate can proceed further to conduct an enquiry under

Section 137(3) Cr.P.C., in case the opposite party denies the

existence of any public right in respect of the way in question.

Without passing a conditional order under Section 133 Cr.P.C.,

the Magistrate could not have straightaway proceeded to pass a

final order under Section 138 Cr.P.C. and that too without taking

Crl.R.P.No.670 of 2005
4

evidence of the parties. The interim order passed by the Sub

Divisional Magistrate on 16.3.2004, as extracted above, is not in

confirmity with the provisions of the statute. Hence, the final

order also cannot be sustained, and is accordingly, set aside and

the matter is remitted to the Sub Divisional Magistrate to

proceed, in accordance with law. The Magistrate can pass a

final order under Section 138 Cr.P.C. only after passing a

conditional order under Section 133 Cr.P.C. In case the

Magistrate finds a good ground to proceed against the opposite

party, he shall pass a conditional order under Section 133

Cr.P.C. and then proceed to dispose of the case, in accordance

with law.

Status quo as on today shall be maintained by both sides,

until the Magistrate passes a final order under Section 138

Cr.P.C. or the Magistrate passes any injunction pending enquiry

under Section 142 Cr.P.C.

V. RAMKUMAR, JUDGE

sj