High Court Kerala High Court

Subran vs Irinjalakuda Diocees Education … on 16 November, 2007

Kerala High Court
Subran vs Irinjalakuda Diocees Education … on 16 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1826 of 2006(M)


1. SUBRAN, AGED 65, S/O. VELAYUDHAN,
                      ...  Petitioner
2. GOKULAN, S/O. KAITHAYIL SUBRAN

                        Vs



1. IRINJALAKUDA DIOCEES EDUCATION TRUST,
                       ...       Respondent

2. KERALA STATE REP. BY

3. KODAKARA GRAMA PANCHAYATH, REP. BY

4. STATE OF KERALA, REP. BY THE

                For Petitioner  :SRI.V.BHASKARA MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/11/2007

 O R D E R
                            V. RAMKUMAR, J.

                ````````````````````````````````````````````````````
                     Crl. R.P. No. 1826 OF 2006 C
                ````````````````````````````````````````````````````
              Dated this the 16th day of November, 2007

                                  O R D E R

The revision petitioners, who are father and son, claim

to be the owners in respect of 1.60 acres of land in Kallettumkara

village. The said land is stated to be a paddy field. The 1st

respondent, namely Irinjalakuda Diocese Education Trust

represented by the Bishop of Irinjalakuda, is alleged to have

purchased 40 acres of land in Kallettumkara and Kodakara

villages for the purpose of starting an engineering college. The

grievance of the revision petitioners is that the 1st respondent had

filled up paddy fields and converted the same to building sites

without getting permission from the competent authority under the

Kerala Land Utilisation Order and as a result of such filling and

conversion, a natural water course flowing through the paddy filed

was encroached upon and blocked affecting the paddy cultivation

of the petitioners and others. Accordingly, the 1st revision

petitioner moved the Revenue Divisional Officer, Thrissur. The

revision petitioners claim to have moved the RDO under section

133 Cr.P.C. alleging the obstruction of a public water course.

Crl.R.P.No.1826/06
: 2 :

While the matter was pending before the RDO, the 1st revision

petitioner filed OP.10458/02 before this court for appropriate

directions to the RDO for disposal of the petition filed by the 1st

revision petitioner. The said O.P. was disposed of by this court on

1.6.04 directing the RDO, Thrissur to look into the grievance

raised by the 1st revision petitioner herein in the petition filed by

him and to take proper decision in accordance with law, after

affording an opportunity of being heard to the 1st revision

petitioner, the 1st respondent Irinjalakuda Diacese Education Trust

and any other person interested. Thereafter, the RDO passed an

order dated 14.12.04 as D1-4430/202 holding that the water

course had been unlawfully obliterated rendering paddy cultivation

impossible due to non-availability of water for irrigation and that

the said water course is to be restored to its original condition and

directing the Secretary of the Kodakara Grama Panchayat to take

urgent steps to restore the water course to its original condition

within one month of the said order and to report the action taken in

that behalf to the RDO. Aggrieved by the said decision, the 1st

respondent education trust filed a revision before the Sessions

Court, Thrissur as Crl.R.P.10/05 against the revision petitioners,

Crl.R.P.No.1826/06
: 3 :

District Collector and the Kodakara Grama Panchayat. The said

revision was filed on 19.1.05. Since the revision was filed beyond

the period of limitation prescribed for the same an application was

filed as Crl.M.P. 119/05 for condoning the delay of 5 days. The

said application appears to have been filed by Advocate

Sri.K.M.Thomas Raj who is none other than the counsel who was

appearing for the 1st respondent/Educational Trust. The

proceedings paper produced as Annexure-A5 shows that on

15.2.05 Crl.M.P.119/05 was allowed and the revision was admitted

and notice was issued by the Principal Sessions Court, Thrissur.

The revision was thereafter made over to the I Additional Sessions

Court. It was on 28.3.05 that the revision petitioners herein who

were respondents 1 and 2 in the above revision entered

appearance through counsel.

2. The learned counsel appearing for the revision

petitioners submitted that the Sessions Court was acting illegally in

entertaining the revision filed out of time by condoning the delay

without issuing notice on the delay petition to the respondents

therein. He also contended that the order impugned in the above

revision was not a final order passed by the RDO in terms of

Crl.R.P.No.1826/06
: 4 :

Section 138 Cr.P.C. The above grounds have been specifically

raised in this revision. The learned counsel appearing for the 1st

respondent also was not able to support the order passed on

Crl.M.P.119/05 without issuing notice to the respondents therein.

When a proceedings filed before a court is beyond the period of

limitation fixed by law and condonation of the delay is sought, the

principles of natural justice demand that the persons who would be

aggrieved by condoning the delay are heard. This is because a

valuable right has accrued to the opposite party on account of the

lapse of time and such right cannot be interfered with lightly. In a

case where limitation has been prescribed for certain category of

offences under the Cr.P.C. eventhough the court possesses the

right to condone the delay if it is of the view that it is expedient in

the interest of justice to do so, the court cannot condone the delay

without issuing notice to the persons affected thereby. This is

because of the principle of audi alteram partem which is attracted.

It means that no person shall be contemned unheard. [See in this

connection, State of Maharashtra Vs. Sharadchandra Vinayak

Dongre and others [AIR 1995 SC 231]. The Sessions Judge by

condoning the delay and allowing Crl.M.P.119/05 behind the back

Crl.R.P.No.1826/06
: 5 :

of the revision petitioners was committing a manifest error of

jurisdiction. The matter has, therefore, to go back to the Sessions

Court.

3. The propriety of the counsel appearing for the revision

petitioners before the Sessions Court filing a petition to condone

the delay may also have to be gone into by that court. Yet another

aspect which may have to be considered is the maintainability of

the revision before that court. If the order dated 14.12.04 of the

RDO was not a final order under section 138 Cr.P.C., then it wold

not be revisable under section 397 Cr.P.C. It was without going

into all these preliminary aspects that the learned Sessions Judge

disposed of the revision and set aside the order passed by the

RDO as if the revision itself was competently filed in accordance

with law. The only alternative available to this court is, therefore,

to set aside the revisional order dated 6.1.06 passed by the I

Additional Sessions Court, Thrissur in Crl.R.P.10/05 and direct

that court to consider the aforementioned aspects and pass fresh

orders in accordance with law. It goes without saying that both

sides shall be entitled to address the Sessions Court regarding the

maintainability of the revision, regarding the propriety of the delay

Crl.R.P.No.1826/06
: 6 :

petition filed by the counsel for the revision petitioner therein and

such other relevant matters which may be raised by the parties.

The order dated 6.1.06 passed by the I Additional Sessions Court,

Thrissur in Crl.R.P.10/05 is accordingly set aside and the matter is

remanded to that court for fresh disposal in accordance with law

and in the light of the observations hereinabove contained. The

parties shall appear before the I Additional Sessions Court,

Thrissur on 10.12.2007 without any further notice. It is needless

to say that that court shall give top priority to this case and make

every endevour to dispose of the same expeditiously and at any

rate, within two months of the date of appearance of the parties.

This revision is disposed of as above.

(V. RAMKUMAR, JUDGE)
aks