High Court Kerala High Court

Vasudevan Nair vs State Of Kerala on 28 October, 2008

Kerala High Court
Vasudevan Nair vs State Of Kerala on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3773 of 2008()


1. VASUDEVAN NAIR, S/O.KONI NAIR
                      ...  Petitioner
2. R.INDRANI AMMA

                        Vs



1. STATE OF KERALA, REP. BY THE PUBLIC
                       ...       Respondent

2. CHANDRA, W/O.LATE JOSHWA SAMUEL, BEENA

                For Petitioner  :SRI.R.V.SREEJITH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :28/10/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.3773 of 2008
                    ----------------------------------------
            Dated this the 28th day of October 2008

                               O R D E R

The petitioners have come to this court with the prayer that

the F.I.R registered against them on the basis of a private

complaint filed before the learned Magistrate and referred to the

police under Section 156(3) Cr.P.C may be quashed.

2. The learned Public Prosecutor, after taking

instructions, submits that the final report has already been filed

and the prosecution is pending before the learned J.F.C.M-I,

Neyyattinkara as C.C.No.374/2008.

3. The petitioner advances the twin contentions that the

claim is barred by limitation and that, at any rate, it is only a

claim which is civil in nature and that there is nothing to attract

the offence under Section 420 read with 34 I.P.C.

4. In the light of the subsequent developments that have

taken place, I am satisfied that no further directions are

necessary in this Crl.M.C to quash the F.I.R. But I take note of

the submission by the learned counsel for the petitioners and

direct that the petitioners – spouses shall be permitted by the

Crl.M.C.No.3773/08 2

learned Magistrate to appear through counsel in

C.C.No.374/2008 and advance their plea for discharge.

Expeditious order shall be passed on such plea for discharge

after the petitioners advance their plea through their counsel.

Personal presence of the petitioners shall be insisted by the

learned Magistrate only if the learned Magistrate comes to the

conclusion that charges are liable to be framed against the

petitioners. Till then, they shall be permitted to be represented

by their counsel.

5. With the above observations, this Crl.M.C is

dismissed.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.3773/08 3

Crl.M.C.No.3773/08 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008