Kerala High Court
Ansar.K vs State Of Kerala on 28 January, 2014
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT:
THE HONOURABLE MR. JUSTICE P.D.RAJAN
TUESDAY,THE 28TH DAY OF JANUARY 2014/8TH MAGHA, 1935
Crl.MC.No. 718 of 2012 ()
--------------------------
CC.NO. 410/2010 OF JUDICIAL FIRST CLASS MAGISTRATE COURT ALATHUR
CRIME NO. 12/2006 OF ALATHUR FOREST RANGE OFFICE ,PALAKKAD DISTRICT
--------------------------------------------
PETITIONER/3RD ACCUSED:
---------------------------------------------
ANSAR.K., S/O. KASIM, AGED 31 YEARS,
KARAKKOTTU KALAM, THOLANUR,
THOLANUR P.O., ALATHUR, PALAKKAD.
BY ADVS.SRI.SAJAN VARGHEESE K.
SRI.LIJU. M.P
RESPONDENT/COMPLAINANT:
---------------------------------------------------
STATE OF KERALA,
REP. BY FOREST RANGE OFFICER, ALATHUR RANGE OFFICE,
PALAKKAD, REP. BY PUBLIC PROSECUTOR,
HIGH COURT OF KERALA, ERNAKULAM.PIN-682 031
BY SPL.GOVERNMENT PLEADER (FOREST) SRI.M.P.MADHAVANKUTTY
THIS CRIMINAL MISC. CASE HAVING BEEN FINALLY HEARD
ON 28-01-2014, THE COURT ON THE SAME DAY PASSED THE
FOLLOWING:
sts
CRMC.NO.718/2012
APPENDIX
PETITIONER(S) ANNEXURES:
ANNEXURE A : CERTIFIED COPY OF THE CHARGE SHEET IN OR NO.12/06 OF
ALATHUR FOREST RANGE OFFICE.
ANNEXURE B : CERTIFIED COPY OF THE JUDGMENT DTD.30.8.2010 PASSED IN
CC NO.410/06 ON THE FILE OF JUDICIAL FIRST CLASS
MAGISTRATE'S COURT, ALATHUR.
RESPONDENT'S ANNEXURES: NIL
/TRUE COPY/
P.A.TO.JUDGE
sts
P.D. RAJAN, J.
-------------------------------------------
Crl.M.C.No.718 of 2012
----------------------------------------------
Dated this the 28th day of January, 2014
ORDER
This petition is filed under Section 482 Cr.P.C.to quash the proceedings in O.R.12/2006 of Alathoor Forest Range. The petitioner is the 3rd accused in the above O.R. now pending as C.C.No.410/2012 of Judicial First Class Magistrate Court, Alathoor, which was registered under Sections 6, 7 and 9 of Kerala Promotion of Tree Growth in Non-Forest Areas Act 2005. The allegation is that on 23.6.2003 while the S.I. of Police, Kuzhalmannam and the party were conducting patrol duty within their jurisdiction, they found that the teak timbers were being transported in a tractor bearing registration No. KL 9J 7940 and on inspection it was found that it were cut from a private property without permit from any authority. Hence, they seized the vehicle, arrested the driver of the vehicle and reported to the Forest Range Officer. In the circumstances, the Forest Range Officer, Aalathoor registered the above occurrence report Crl.M.C.No.718/12 2 and after completing enquiry, he furnished Annexure-A charge sheet. Hence, the petitioner, who is the 3rd accused, approached this court to quash the proceedings.
2. The learned counsel appearing for the petitioner contended that 1st and 2nd accused in the above case were acquitted by the JFMC, Aalathoor as per Annexure-B judgment. He further contended that as the petitioner was working abroad, he could not appear before the Court in time along with the other accused in the above case. Subsequently, the case was registered and renumbered as C.C.No.410/2012 of JFCM, Aalathoor. Both the accused in the above case were acquitted by the trial court on the ground that no offence was committed by them as per the above report. Since the other accused were acquitted by the trial Court, the petitioner, who is alleged to be a purchaser of the tree arrayed as 3rd accused and he has to face trial.
3. The learned Public Prosecutor submitted that the above tree was cut and removed from a private land and no sanction was obtained from the Authorised Officer as per Section 6 of Kerala Promotion of Trees Growth in Non Forest Crl.M.C.No.718/12 3 Area 2005.
4. According to Section 6 of the Act, every owner of non-forest land in a non-notified area shall have the right to cut and transport any tree other than sandal wood tree standing on his land. This provision shall not apply to trees standing in a reserved area notified by the Government at the time of assignment. Section 6 (5) reads as follows:
"6. Right of owners to cut and remove trees in non-notified areas in non-forest land.- (1) xxx xxx xxx"
xxx xxx xxx xxx (5) Where a specified tree is to be cut or any timber of a specified tree is to be transported from any non-forest land to any other place, the owner of such tree shall, before cutting the tree or transporting the timber, as the case may be, file before the Authorised Officer having jurisdiction over the area, a declaration containing details such as the survey number of the land from which the tree is to be cut, number of trees, species of trees, quantity of timber and the place to which such timber is being transported, either directly or send it by registered post with acknowledgment due."
5. Therefore, the owner of such tree shall before cutting tree for transporting the timber, as the case may be, file before the Authorised Officer having jurisdiction over the area, a declaration containing details such tree before the Forest Officer having jurisdiction over the area with Survey Crl.M.C.No.718/12 4 Number of the land from which the tree is to be cut, number of trees, species of trees, quantity of timber and the place to which such timber is being transported, either directly or send it by registered post with acknowledgment due.
6. Records show that, no materials were produced by the prosecution before the Court to show that the petitioner had purchased the alleged trees violating Section 6(5) of the Kerala Promotion of Tree Growth in Non Forest Areas Act 2005. The inherent powers of the High Court contemplated U/S 482 Cr.P.C has to be exercised only for the three purposes mentioned in the section. The inherent jurisdiction to make such orders necessary to "give effect to any order" under this code or to prevent "abuse of the process" of any court or to secure "the ends of justice".
7. Considering the facts and circumstances of the case, I am of the opinion that this is a fit case for invoking jurisdiction under Section 482 Cr.P.C. The Supreme Court in State of Hariyana v. Bhajanlal [1992 SCC 426] held that where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person Crl.M.C.No.718/12 5 can even reach a just conclusion that there is sufficient ground for proceeding against the accused, the proceedings are liable to be quashed.
Hence, in the interest of justice, I quash Annexure-A charge sheet filed against the petitioner invoking jurisdiction under Section 482 Cr.P.C and accordingly, Crl.M.C. is allowed.
P.D. RAJAN, JUDGE.
acd Crl.M.C.No.718/12 6 Crl.M.C.No.718/12 7