High Court Kerala High Court

Abraham vs E.T.Chandran on 4 December, 2006

Kerala High Court
Abraham vs E.T.Chandran on 4 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2000 of 2006()


1. ABRAHAM,
                      ...  Petitioner
2. RETHISH @ KUTTAN, AGED 19 YEARS,
3. REGISH S/O. ABRAHAM, AGED 20 YEARS,

                        Vs



1. E.T.CHANDRAN,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.C.PETER

                For Respondent  :SRI.ANTONY JOSEPH.K.

The Hon'ble MR. Justice R.BASANT

 Dated :04/12/2006

 O R D E R


                              R. BASANT, J.

              -------------------------------------------------

                      CRL.M.C.NO. 2000 OF  2006

              -------------------------------------------------

           Dated this the 4th day of December, 2006


                                  ORDER

About an incident which took place on 15/6/2004, the

rival contestants initiated steps for prosecution. On the

complaint filed by the 1st petitioner, the police filed a charge

sheet. Cognizance was taken by the learned Magistrate. The

said case ended in acquittal as per judgment dated 27/4/2006.

Against the said judgment of acquittal, a revision was filed

and the same is pending before this Court as Crl.R.P.

No.3190/06, it is submitted.

2. The 1st respondent herein, who was the sole accused

in that case charged by the police, filed a private complaint on

16/9/04. Cognizance was taken on that complaint and

summons has been issued to the petitioners raising

allegations, inter alia, under Secs.324 and 506(1) read with

Sec.34 of the IPC. They pray that the private complaint

initiated against them by the 1st respondent may be quashed

by invoking the powers under Sec.482 of the Cr.P.C.

3. What are the grounds? The learned counsel for the

CRL.M.C.NO. 2000 OF 2006 -: 2 :-

petitioners submits that a case and a counter case deserve to be

tried together. In this case that is not possible now because the

main case (according to the petitioner) has already been

disposed of. Inasmuch as trial of the case and counter case

together/simultaneously is not possible, the prosecution initiated

against the petitioners is liable to be quashed, it is submitted.

4. From principles, statutory provisions or precedents I

am unable to accept this contention. Of course, the courts have

repeatedly held that the salutary principle of the case and the

counter case being tried by the same court has to be observed.

But occasions may arise where compliance with that becomes

impossible for various reasons. Here is a case where such

simultaneous disposal of the case and the counter case has

become impossible because of the conduct of the parties who did

not bring it to the notice of the court that a counter case is

pending when the main case was disposed of. That error or

irregularity committed by the court cannot certainly confer on

the petitioners any undeserved advantage. The prosecution

initiated against the petitioners cannot certainly be quashed for

that reason. The challenge raised must, in these circumstances,

fail.

CRL.M.C.NO. 2000 OF 2006 -: 3 :-

5. The learned counsel for the petitioners submits that the

petitioners may be given an opportunity to claim discharge. No

permission of this Court is required. If circumstances justify

such discharge, discharge can be claimed under Sec.245(2) of

the Cr.P.C. In the alternative, after completing the enquiry

under Sec.245 of the Cr.P.C., discharge under Sec.245(1) of the

Cr.P.C. can also be claimed. I need only mention that the

dismissal of this Crl.M.C. will not in any way fetter the rights of

the petitioners to claim discharge or acquittal at the appropriate

stage.

6. With the above observations, this Crl.M.C. is dismissed.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge