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 9, Cited by 0]

Madras High Court

Ramakrishnan vs State Represented By on 29 August, 2022

Author: N.Sathish Kumar

Bench: N.Sathish Kumar

                                                                                Crl.O.P.No.20062 of 2022

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                Dated: 29.08.2022

                                                     Coram:

                          THE HONOURABLE MR.JUSTICE N.SATHISH KUMAR

                                             Crl.O.P.No.20062 of 2022
                                           and Crl.M.P.No.13177 of 2022

                1.Ramakrishnan
                2.Thesinku
                3.Selvam
                4.Manikandan
                5.Paul Alaxander
                6.Parthiban
                7.Nisaruddin
                8.Kumar                                                          ... Petitioners
                                                       Vs.

                1.State represented by
                The Inspector of Police
                Ululndurpet Police Station
                Kallakuruchi District
                (Crime No.2043/2020)

                2.Radhakrishnan T
                Sub-Inspector of Police
                Ulundurepet Police Station                                     ... Respondents

                PRAYER: Criminal Original Petition filed under Section 482 of Criminal
                Procedure Code, to call for the records in Crime No.2043 of 2020 on the file of the
                1st respondent and quash the same.

                Page 1 / 10


https://www.mhc.tn.gov.in/judis
                                                                                   Crl.O.P.No.20062 of 2022

                                  For Petitioners   : Mr.C.Prabhu

                                  For Respondents : Mr.Leonard Arul Joseph Selvam
                                                    Government Advocate (Crl.Side)


                                                       ORDER

This Criminal Original Petition is filed under Section 482 of Criminal Procedure Code, to call for the records in Crime No.2043 of 2020, for the alleged offence under Section 143, 188, 269, 271 IPC r/w Section 3 of Epidemic Disease Act, 1897 and Section 51 of the Disaster Management Act, 2005, pending on the file of the 1st respondent and quash the same.

2.The allegation in the F.I.R registered in Crime No.2043 of 2020 is that on 04.08.2020, the petitioners, who belong to Naam Thamilar Katchi, were leading a group of people consisting of 30 men and 2 women held demonstration against the Environment Impact Assessment Authority Draft & New Educational Policy without any Government approval amid of spread of Corona Virus and violated 144 prohibitory orders of State Governments and the petitioners were also holding demonstration by creating inconvenience to the general public and transport. Thereby, they had committed the offences under Sections 143, 188, 269, 271 IPC Page 2 / 10 https://www.mhc.tn.gov.in/judis Crl.O.P.No.20062 of 2022 r/w Section 3 of Epidemic Disease Act, 1897 and Section 51 of the Disaster Management Act, 2005.

3. The learned counsel for the petitioner submitted that the prosecution has been launched with false allegations and even when the entire prosecution case is taken on its face value, the same would not constitute any offence and continuing the prosecution is nothing but only an abuse of process of law. Therefore, submitted that the same may be quashed.

4.Learned Government Advocate (Criminal Side) submitted that the accused have unlawfully assembled and caused disturbance to the public, thereby, F.I.R. came to be registered against them.

5. It is to be noted that while exercising the power under Section 482, the Court should be slow, at the same time, if the Court finds that from the entire materials collected by the prosecution taken as a whole, would not constitute any offence, in such situation, directing the parties to undergo ordeal of trial will only a futile exercise and it will infringe the right of the persons and in this regard, the Page 3 / 10 https://www.mhc.tn.gov.in/judis Crl.O.P.No.20062 of 2022 Apex Court in State of Haryana and others Vs. Bhajan Lal and Others reported in 1992 Supp (1) Supreme Court Cases 335, has been held as follows :

'........
(a) where the allegations made in the First Information Report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused;
(b) where the allegations in the First Information Report and other materials, if any, accompanying the F.I.R. do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code;
(c) where the uncontroverted allegations made in the FIR or 'complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused;
(d) where the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code;
(e) where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no Page 4 / 10 https://www.mhc.tn.gov.in/judis Crl.O.P.No.20062 of 2022 prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused;
(f) where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party;
(g) where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge.’

6. It is also relevant to note the definition of Unlawful Assembly:

'Unlawful Assembly-
An assembly of five or more persons is designated an “unlawful assembly”, if the common object of the persons composing that assembly is -
(i) to overawe by criminal force, or show of criminal force, the Central or any State Government or Parliament or the Legislature of any State, or any public servant in the exercise of the lawful power of such public servant; or
(ii) to resist the execution of any law, or of any legal process; or Page 5 / 10 https://www.mhc.tn.gov.in/judis Crl.O.P.No.20062 of 2022
(iii) to commit any mischief or criminal trespass, or other offence; or
(iv) by means of criminal force, or show of criminal force, to any person to take or obtain possession of any property, or to deprive any person of the enjoyment of a right of way, or of the use of water or other incorporeal right of which he is in possession or enjoyment, or to enforce any right or supposed right; or
(v) by means of criminal force, or show of criminal force, to compel any person to do what he is not legally bound to do, or to omit to do what he is legally entitled to do.'

7. Only when the assembly fit into any of the above circumstances, it could be construed as unlawful. The materials collected by the prosecution do not show that the accused had shown any criminal force to commit any mischief, crime or any offence or by way of criminal force or tried to take possession of the property or right to use of incorporeal right which is in possession and enjoyment of others or rights.

8.As far as Sec.269 of I.P.C. is concerned, except the allegation that the petitioners despite the prohibitory order, held demonstration against the Environment Impact Assessment Authority Draft & New Educational Policy during Covid pandemic, and they have been charged for the alleged offence. It is Page 6 / 10 https://www.mhc.tn.gov.in/judis Crl.O.P.No.20062 of 2022 not the case of prosecution that the petitioners have infected with Covid, thereby their act is amounting to spread the disease. In absence of any such materials that the petitioners are infected with Covid, which will likely to spread to others, and holding demonstration against the Environment Impact Assessment Authority Draft & New Educational Policy, who were infected with Covid, the prohibitory order does not constitute an offence.

9.Similarly to attract the offence under Section 188 there must be disobedience to order duly promulgated by the public servant. In this case there is evidence available to show that the accused has assembled to resist or execution of any law and there is no whisper whatsoever available in the First Information Report or in the other materials to show that there were promulgation or there were any prohibitory order existed at the relevant point of time. In this regard it is relevant to refer to a judgment of a Single Bench of this Court in Moogambigai S.Thirugnanasammantham and others Vs. State rep. by the Inspector of Police, Karur reported in 2021 0 Supreme [Mad] 555, wherein it has been held as follows:

'....
Page 7 / 10
https://www.mhc.tn.gov.in/judis Crl.O.P.No.20062 of 2022 (9) When the allegations in the FIR and the materials collected by the prosecution does not disclose the commission of any offence and make out a case against the accused and the prosecution itself is instituted with an ulterior motive for wreaking vengeance, this Court can exercise power under Section 482 Cr.P.C. with regard to quashing of the charge sheet for the offence under Section 188 IPC, this Court in Jeevanandam and others Vs. State rep. by the Inspector of Police reported in 2018-2-L.W.(Crl) 606 has relied a judgment in V.Gowthaman and others Vs. State rep. by its Inspector of Police, St.Thomas Mount Police Station, Chennai reported in '2018 (4) CTC 252' and held that the cognizance taken by the Magistrate under Section 188 IPC is not permissible and therefore, the prosecution of the accused under Section 188 IPC stands quashed.'

10. Considering the above, this Court is of the view that registering of the F.I.R. itself is not sufficient to reach to the conclusion that offences are made out and the materials collected by the prosecution do not support for proving the case and continuing the prosecution on shaky or without any materials is clear abuse of process of law.

Page 8 / 10 https://www.mhc.tn.gov.in/judis Crl.O.P.No.20062 of 2022

11. Accordingly, this Criminal Original Petition is allowed and the F.I.R. registered in Crime No.2043 of 2020, for the offence under Section 143, 188, 269, 271 IPC r/w Section 3 of Epidemic Disease Act, 1897 and Section 51 of the Disaster Management Act, 2005, pending on the file of the 1 st respondent stands quashed. Consequently, the connected miscellaneous petition is closed.




                                                                                          29.08.2022
                kas

                Index      : Yes
                Internet   : Yes
                Speaking Order

                To

                1.The Inspector of Police
                Ululndurpet Police Station
                Kallakuruchi District
                (Crime No.2043/2020)

                2.Mr.Radhakrishnan T
                Sub-Inspector of Police
                Ulundurepet Police Station

                3.The Public Prosecutor
                High Court of Madras
                Chennai 600 104


                Page 9 / 10


https://www.mhc.tn.gov.in/judis
                                             Crl.O.P.No.20062 of 2022




                                       N.SATHISH KUMAR, J.

                                                                kas




                                      Crl.O.P.No.20062 of 2022
                                  and Crl.M.P.No.13177 of 2022




                                                     29.08.2022


                Page 10 / 10


https://www.mhc.tn.gov.in/judis