Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Muhammed Azarudheen vs The Sub Divisional Magistrate, ...
2026 Latest Caselaw 517 Ker

Citation : 2026 Latest Caselaw 517 Ker
Judgement Date : 19 January, 2026

[Cites 9, Cited by 0]

Kerala High Court

Muhammed Azarudheen vs The Sub Divisional Magistrate, ... on 19 January, 2026

Author: C.S.Dias
Bench: C.S.Dias
CRL.MC NO. 467 OF 2026

                                     1

                                                           2026:KER:4301

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

                   THE HONOURABLE MR.JUSTICE C.S.DIAS

     MONDAY, THE 19TH DAY OF JANUARY 2026 / 29TH POUSHA, 1947

                         CRL.MC NO. 467 OF 2026

        AGAINST THE ORDER/JUDGMENT DATED 07.01.2026 IN MC NO.185 OF

2025 OF SUB DVL.MAGISTRATE,KASARGOD

PETITIONER/S:

            MUHAMMED AZARUDHEEN, AGED 42 YEARS
            S/O. B A MOIDU, VALIYAMOOLA HOUSE, THAIVALAPPU,
            MUTTATHODY, KASARGOD., PIN - 671123

            BY ADVS.
            SRI.P.K.SUBHASH
            SMT.JENI JOHN


RESPONDENT/S:

    1       THE SUB DIVISIONAL MAGISTRATE, KASARGOD
            OFFICE OF THE SUB DIVISIONAL MAGISTRATE KASARGOD,
            KASARAGOD DISTRICT., PIN - 671121

    2       THE INSPECTOR OF POLICE, VIDYNAGAR POLICE STATION,
            KASARGOD DISTRICT, PIN - 671123

    3       STATE OF KERALA, REPRESENTED BY PUBLIC PROSECUTOR, HIGH
            COURT OF KERALA AT ERNAKULAM, PIN - 682031


OTHER PRESENT:

            PP SRI M P PRASANTH


     THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON
19.01.2026, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:
 CRL.MC NO. 467 OF 2026

                                     2

                                                             2026:KER:4301

                               C.S.DIAS, J.
                   ------------------------------------------
                    Crl.M.C. No. 467 OF 2026
                  --------------------------------------------
             Dated this the 19th day of January, 2026

                                ORDER

The petitioner is the counter petitioner in

M.C.No.185/2025 on the file of the Court of the Sub Divisional

Magistrate, Kasaragod.

2. The petitioner has averred in the Crl.M.C. that he

has been served with Annexure-A1 preliminary order calling

upon him to show cause why he should not be ordered to

execute a bond for Rs.50,000/- with two solvent sureties, who

in turn have been directed to deposit Rs.25,000/- each to

maintain peace for a period of one year as envisaged under

Section 126/129 read with Section 130 of the Bharatiya

Nagarik Suraksha Sanhita, 2023 ('BNSS', in short).

3. The petitioner contends that Annexure-A1 order is

unsustainable in law because the Sub Divisional Magistrate

has not set forth the substance of the information in the said

order, which is mandatory under Section 126 read with

Section 130 of the BNSS, and the law laid down by this Court CRL.MC NO. 467 OF 2026

2026:KER:4301

in Moidu vs. State of Kerala (1982 KHC 139). Therefore,

Annexure-A1 order may be quashed.

4. I have heard the learned Counsel for the petitioner

and the learned Public Prosecutor.

5. In the above context it is necessary to refer to

Sections 126 and 130 of the BNSS, which corresponds to the

erstwhile Sections 107 and 111 of the Code of Criminal

Procedure,which reads as follows:

126. (1) When an Executive Magistrate receives information that any person is likely to commit a breach of the peace or disturb the public tranquillity or to do any wrongful act that may probably occasion a breach of the peace or disturb the public tranquility and is of opinion that there is sufficient ground for proceeding, he may, in the manner hereinafter provided, require such person to show cause why he should not be ordered to execute a bond or bail bond for keeping the peace for such period, not exceeding one year, as the Magistrate thinks fit.

(2) Proceedings under this section may be taken before any Executive Magistrate when either the place where the breach of the peace or disturbance is apprehended is within his local jurisdiction or there is within such jurisdiction a person who is likely to commit a breach of the peace or disturb the public tranquillity or to do any wrongful act as aforesaid beyond such jurisdiction.

130. When a Magistrate acting under section 126, section 127, section 128 or section 129, deems it necessary to require any person to show cause under such section, he shall make an order in writing, setting forth the substance of the information received, the amount of the bond to be executed, the term for which it is to be in force and the number of sureties, after considering the sufficiency and fitness of sureties".

CRL.MC NO. 467 OF 2026

2026:KER:4301

6. The above provisions explicitly postulates that the

Executive Magistrate, on receiving information that any

person is likely to commit a breach of peace, disturb the public

tranquility or does any wrongful act, and that there are

sufficient grounds to proceed against him, the Executive

Magistrate may, in the manner provided under Chapter IX of

the BNSS, require such person to show cause why he should

not be ordered to execute a bond or bail bond for his good

behavior for such period, not exceeding one year provided an

order in writing is passed, setting forth the substance of

information received, the amount of bond to be executed, the

term for which it is to be in force and the number of sureties.

7. It is the petitioner's case that, the Sub Divisional

Magistrate has passed Annexure-A1 preliminary order without

furnishing the substance of information. Instead, the Sub

Divisional Magistrate has merely stated that the petitioner is

involved in a crime registered by the Police.

8. In Jayanth K. C. v. State of Kerala (2025 KHC 1591),

this Court has held that mere registration of a crime and an

anticipation of possible violence, without imminent threat to CRL.MC NO. 467 OF 2026

2026:KER:4301

peace, is insufficient to justify an order under Section 111 of

the Cr.P.C.

9. Similarly in Girish P. and others v. State of Kerala

and another (2009 (4) KHC 929), this Court has held that

unless the substance of information is stated in an order

passed under Section 111 of the Cr.P.C, the order passed

under Section 107 of the Cr.P.C., is bad in law.

In light of the principles laid down in the afore-cited

decisions and the fact that the substance of information is

conspicuously absent in Annexure-A1 preliminary order, I am

satisfied that the Crl.M.C. is to be allowed. Accordingly

Annexure-A1 preliminary order is set aside. The Sub Divisional

Magistrate is directed to re-consider the matter as per the

mandate under Sections 126 and 130 of the BNSS and in

accordance with law.

sd/-

C.S.DIAS, JUDGE rkc/19.01.26 CRL.MC NO. 467 OF 2026

2026:KER:4301

APPENDIX OF CRL.MC NO. 467 OF 2026

PETITIONER ANNEXURES

Annexure A1 TRUE COPY OF THE ORDER DATED 07.01.2026 IN MC NO. 185/2025 ISSUED BY THE 1ST RESPONDENT

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter