Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 0]

Madras High Court

Ayyanar vs The State Rep.By on 16 September, 2019

Author: G.K.Ilanthiraiyan

Bench: G.K.Ilanthiraiyan

                                                                1

                                BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                     DATED: 16.09.2019

                                                         CORAM:

                                THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN

                                             Crl.O.P.(MD) No.12886 of 2019
                                                           and
                                         Crl.M.P(MD)Nos.7939 and 7941 of 2019
                      Ayyanar                                                         ...Petitioner

                                                                    Vs.
                      1. The State Rep.by
                         The Inspector of Police
                         Devarkulam Police Station
                         Tirunelveli District

                      2. Thomas
                         The Sub Inspector of Police
                         Devarkulam Police Station
                         Tirunelveli District                                         ...Respondents


                      PRAYER: Criminal Original Petition filed under Section 482 Cr.P.C. praying to
                      to call for the records relating to C.C.No.765 of 2019 pending on the file of
                      the learned Judicial Magistrate No.III, Tirunelveli and quash the said
                      proceedings as against the petitioner .


                                   For Petitioners      : Mr.Ma.Karunanithi

                                   For Respondents      : Mr.K.Suyambulinga Bharathi
                                   No.1                   Government Advocate(Crl.Side)


                                                         ORDER

This petition has been filed to quash the proceedings in C.C.No.765 of 2019 pending on the file of the learned Judicial Magistrate http://www.judis.nic.in 2 No.III, Tirunelveli, having been taken cognizance for the offence under Section 7(1)(a) Criminal Law Amendment Act,2005. Initially the first respondent registered a case against the petitioner for the offence under Section 7(1)(a) of CLA Act,2005 on the allegation suspecting the petitioner who committed offence against general public.

2. The learned counsel for the petitioner would submit that no offence has been committed by the petitioner to attract offence. Even according to the case of the prosecution the offence under Section 7(1)(a) of CLA Act, 2005 is nothing but section 25 of the Criminal Procedure (Amendment) Act, 2005 shall be omitted. It is not pertaining to any of the offence. Further as per Section 154 of Cr.P.C the First Information Report book is meant for recording information of cognizable offences. Even according to the First Information Report absolutely no offence has been committed by the petitioner and only on assumption the case has been registered. Therefore he sought for quashing the First Information Report.

3. The learned Government Advocate (Crl.Side) would submit that the petitioner has prepared to commit offence as against the public property. Therefore the case has been registered against the three accused persons, in which the petitioner herein is arraigned as A2. According to the case of the prosecution all the accused persons on 16.05.2018 have planned to commit http://www.judis.nic.in 3 the offence as against the persons who fighted for social cause and as such they also decided to attack tasmac shop and also to set fire to the Government buses. Therefore he sought for dismissal of the quash petition.

4. Heard Mr.Ma.Karunanithi, learned counsel for the petitioner and Mr.K.Suyambulinga Bharathi, learned Government Advocate(Crl.Side) appearing for the first respondent.

5. It is seen that the First Information has been registered against three persons in Crime No. 765 of 2018 for the offences under Section 7(1)

(a) of CLA Act,2005 on the allegation that the accused persons are going to protest against the persons who fighted for social cause and as also decided to attack the tasmac shop and also to set fire to the Government buses. It is seen from the provision under Section 7(1)(a) of CLA Act,2005 that Section 25 of the Criminal Procedure (Amendment) Act, 2005 shall be omitted. He is in no way connected with the allegation made by the prosecution. More over, the First Information Report Book is meant only for recording information of cognizable offences under Section 154 of Cr.P.C. It would be proper that whenever the respondent police receives information which may be recorded by Executive Magistrate under Sections 107 to 110 of Cr.P.C and the same to be entered in a separate register, for initiating proceedings under the above provision by the Executive Magistrate. http://www.judis.nic.in 4

6. In the case on hand, the case has been registered for offence under Section 7(1)(a) of CLA Act,2005. That apart the first respondent conducted investigation and also filed final report. It is also taken cognizance mechanically even without any punishable offences. Therefore the entire proceedings taken cognizance for offence under Section 7(1)(a) of CLA Act, 2005 has to be vitiated.

7. In the result, the proceedings in C.C.No.765 of 2019 pending on the file of the learned Judicial Magistrate No.III, Tirunelveli is hereby quashed insofar as the petitioner herein is concerned and the Criminal Original Petition is allowed. Consequently connected miscellaneous petitions are closed.

16.09.2019 Internet:Yes Index:Yes/No Speaking/Non speaking order aav To

1. The Judicial Magistrate No.III, Tirunelveli

2. The Inspector of Police Devarkulam Police Station Tirunelveli District

3.The Additional Public Prosecutor Madurai Bench of Madras High Court http://www.judis.nic.in 5 G.K.ILANTHIRAIYAN.J., aav Crl.O.P.(MD) No.12886 of 2019 16.09.2019 http://www.judis.nic.in