Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Thomas vs State Of Kerala
2024 Latest Caselaw 27171 Ker

Citation : 2024 Latest Caselaw 27171 Ker
Judgement Date : 11 September, 2024

Kerala High Court

Thomas vs State Of Kerala on 11 September, 2024

Author: P.V.Kunhikrishnan

Bench: P.V.Kunhikrishnan

CRL.MC Nos.1341 of 2017 & 2457 of 2020
                                                        2024:KER:70097
                                         1

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

           THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

   WEDNESDAY, THE 11TH DAY OF SEPTEMBER 2024 / 20TH BHADRA,

                                    1946

                         CRL.MC NO. 1341 OF 2017

         AGAINST   THE   ORDER/JUDGMENT      DATED   31.01.2004   IN   CC

NO.635 OF 1999 OF JUDICIAL FIRST CLASS MAGISTRATE COURT,

(MUNSIFF MAGISTRATE COURT) ADIMALI

PETITIONERS/ACCUSED 5 ADN 7 IN CC:
    1     MATHEW
          S/O.LATE MATHEW, ODACKAL VEEDU, KADANADU POST,
          MEENACHIL TALUK, KOTTAYAM DISTRICT.
    2     SEBASTIAN
          S/O.LATE MATHEW, ODACKAL VEEDU, KADANADU
          POST,MEENACHIL TALUK, KOTTAYAM DISTRICT.

            BY ADVS.
            SRI.JOHNSON MANAYANI
            SRI.BENHUR JOSEPH MANAYANI
            SRI.JEEVAN MATHEW MANAYANI
RESPONDENTS/COMPLAINANT:
    1     STATE OF KERALA
          REPRESENTED BY ITS STATE PROSECUTOR, HIGH COURT
          COMPLEX, ERNAKULAM, COCHIN-682031.

     2      FOREST RANGER
            ADIMALY, ADIMALY POST, IDUKKI DISTRICT.

            BY ADV SRI.SANDESH RAJA.K., SPL. G.P. (FOREST)
            SRI.RENJITH.T.R, SR.PP
      THIS CRIMINAL MISC. CASE HAVING BEEN FINALLY HEARD ON
11.09.2024, ALONG WITH CRL.MC.2457/2020, THE COURT ON THE
SAME DAY PASSED THE FOLLOWING:
 CRL.MC Nos.1341 of 2017 & 2457 of 2020
                                                            2024:KER:70097
                                         2

              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

            THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

     WEDNESDAY, THE 11TH DAY OF SEPTEMBER 2024 / 20TH BHADRA,

                                     1946

                        CRL.MC NO. 2457 OF 2020

     CRIME NO.107/96 OF ADIMALI FOREST RANGE OFFICE, IDUKKI

          AGAINST THE ORDER/JUDGMENT DATED IN LP NO.30 OF 2005

OF     JUDICIAL    FIRST     CLASS           MAGISTRATE   COURT,   (MUNSIFF

MAGISTRATE COURT) ADIMALI

PETITIONER/ACCUSED NO.10 IN THE CC:
          THOMAS
          AGED 60 YEARS
          S/O.RAFEL, APPANCHIRAYIL VEEDU, NELLIMATTOM,
          KOTHAMANGALAM-686693

             BY ADVS.
             JEEVAN MATHEW MANAYANI
             SRI.JOHNSON MANAYANI


RESPONDENTS:
    1     STATE OF KERALA
          REPRESENTED BY ITS STATE PROSECUTOR, HIGH COURT
          COMPLEX ERNAKULAM, COCHIN-682031

      2      FOREST RANGER,
             ADIMALY, ADIMALY POST, IDUKKI DISTRICT-685561

             SRI.RENJITH.T.R, SR.PP


       THIS CRIMINAL MISC. CASE HAVING BEEN FINALLY HEARD ON
11.09.2024, ALONG WITH Crl.MC.1341/2017, THE COURT ON THE
SAME DAY PASSED THE FOLLOWING:
 CRL.MC Nos.1341 of 2017 & 2457 of 2020
                                                             2024:KER:70097
                                         3


                   P.V.KUNHIKRISHNAN
               ---------------------
           CRL.MC Nos.1341 of 2017 & 2457 of 2020
           ---------------------------
            Dated this the 11th day of August, 2024

                                 ORDER

These two Criminal Miscellaneous Cases are

connected and therefore, I am disposing of these Criminal

Miscellaneous Cases by a common order.

2. Petitioners in these cases are accused in O.R

No.107/1996 of the Forest Range Office, Adimaly. Based on

the Form II report filed in O.R No.107/1996, the Judicial First

Class Magistrate Court, Adimaly taken on file the case as CC

No.635/1996.

3. The prosecution case is that the petitioners and

the other accused in the above cases trespassed into

Kudakkallu bhagam Malayatoor reserve forest and cultivated

cardamom, coffee, pepper etc and attempted to possess the

same causing a loss of Rs.38,000/- to the Government.

Hence, it is alleged that the accused committed the offence CRL.MC Nos.1341 of 2017 & 2457 of 2020 2024:KER:70097

under Section 27(1)(e) III and IV of the Kerala Forest Act.

The petitioners are accused Nos.5, 7 and 10. Originally there

where 10 accused in the case. Accused Nos.1 to 4, 8 and 9

faced trial and they were acquitted. Thereafter, the case

against accused Nos.5, 6, 7 and 10 were refiled as CC

No.99/2004. On 30.04.2005, the case against accused

Nos.5,6,7 and 10 were transferred to the long pending case

as LP No.30/2005. Subsequently, A6 died and charge against

A6 was abated. Now, the case against the petitioners in

these cases, who are accused Nos.5, 7 and 10 are pending

as LP No.30/2005. The contention of the petitioners is that,

in the light of the acquittal of co-accused, the continuation of

the prosecution against the petitioners is an abuse of process

of court.

4. Heard the learned counsel for the petitioners and

also the learned Public Prosecutor.

5. This Court perused the judgment dated

31.01.2004 in CC No.635/1999 of the Judicial First Class

Magistrate Court, Adimaly by which the co-accused were CRL.MC Nos.1341 of 2017 & 2457 of 2020 2024:KER:70097

acquitted. This Court asked the Public Prosecutor to verify

whether above judgment is challenged by the State. The

Public Prosecutor submitted that the same is not challenged.

This Court also asked the Registry to find out whether any

challenge is there against the above judgment. The Registry

also submitted that no appeal is filed against the above

judgment.

6. It will be better to extract the relevant portion of

the judgment dated 31.01.2004 in CC No.635/1999 of the

Judicial First Class Magistrate Court, Adimaly.

PW1 deposed that he had been a forest guard attached to Machiplavu Forest station. PW1 deposed that on 17.10.96 as per the order of Hon'ble High Court and Govt and also as per the order of Munnar Divisional forest Officer, the Adimaly Range staff and Munnar, Marayoor Devikulom Range staff had re-possessed of about 38 acres of Land encroached by accused and was cultivated with cardamom, coffee and pepper. PW1 further deposed that by cultivating the land after removing the underwood a loss of 38,000/- rupees was caused to Govt. The place of occurrence is at Kudakallu bhagam CRL.MC Nos.1341 of 2017 & 2457 of 2020 2024:KER:70097

of Malayattoor reserve within the limit of Adimaly Range Machiplavu station. The mahazar prepared is with marked as Ext.P1. the form I report is marked as Ext.P2, the copy of reserve notification is marked as Ext.P3.

6. Though PW1 is examined in chief he had not turned up for cross examination after framing charge. Though several times process was issued against the complainant and PW1 none of them turned up. Hence PW1 was not cross examined. PW1 was not cross examined his evidence is discarded. After discarding the evidence of PW1 there is no evidence to prove the alleged act on the part of the accused. In the above said circumstances, I find that the prosecution has failed to prove any offending acts on the part of the accused in this regard. Hence I find that the accused No.1,2,3,4,8 and 9 are not guilty in this offence. These points are found against the prosecution.

7. Point No.3

In view of my finding on point No.1 and 2, this point,does not arise for consideration.

are found not guilty and they are acquitted u/s 248(1) Cr.P.C. for the offence u/s 27(1)e, III and IV of the K.F.Act. The bail bonds executed by the accused are cancelled and they are set at liberty. Case against A5,6,7 and 10 are refiled as C.C. 99/04." CRL.MC Nos.1341 of 2017 & 2457 of 2020 2024:KER:70097

7. In the light of the above findings and also in the

light of the fact that there is no challenge to the above

judgment, I am of the considered opinion that the

continuation of the proceedings against the petitioners in

these cases are not necessary. Therefore, the proceedings

against the petitioners also can be quashed.

Hence, these Criminal Miscellaneous Cases are

allowed and all further proceedings against the petitioners in

LP No.30/2005 arising from CC No.635/1999 of the Judicial

First Class Magistrate Court, Adimaly are quashed.

Sd/-

P.V.KUNHIKRISHNAN JUDGE

bng CRL.MC Nos.1341 of 2017 & 2457 of 2020 2024:KER:70097

PETITIONER ANNEXURES

ANNEXURE A1 THE TRUE COPY OF THE FORM NO.I PREPARED AND PRODUCED BY THE 2ND RESPONDENT DATED 17.10.1996

ANNEXURE A2 THE TRUE COPY OF THE FOREST OFFENCE CHARGE SHEET NO.107/96 OF THE 2ND RESPONDENT DATED 18.10.1996

ANNEXURE A3 TRUE COPY OF THE JUDGMENT IN CC NO.635/1999 OF THE JUDL.FIRST CLASS MAGISTRATE COURT, ADIMALY, DATED 31.1.2004 CRL.MC Nos.1341 of 2017 & 2457 of 2020 2024:KER:70097

PETITIONER ANNEXURES

ANNEXURE A1 THE CERTIFIED COPY OF THE FORM NO.1 PREPARED AND PRODUCED BY THE 2ND RESPONDENT DATED 17-10-1996.

ANNEXURE A2 THE CERTIFIED COPY OF THE FOREST OFFENCE NO.107/96 OF THE 2ND RESPONDENT DATED 18-10-1996.

ANNEXURE A3 TRUE CERTIFIED COPY OF THE JUDGMENT IN C.C.NO.635 OF 1999 OF THE JUDL. FIRST CLASS MAGISTRATE COURT, DATED 31-1-2004.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter