IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2462 of 2010()
1. PRASANNA CHANDRAN NAIR,
... Petitioner
2. PRATAP KRISHNAN @ KANNAN,
3. RAJAMMA, W/O.PRASANNA CHANDRAN NAIR,
Vs
1. STATE OF KERALA,
... Respondent
2. NARAYANANKUTTY KARTHA,
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/07/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C.No.2462 of 2010
---------------------------------------
Dated this the 9th day of July, 2010
ORDER
The petitioners who are the accused in CC.No.863/2009
on the file of the Judicial Magistrate of the First Class-I,
Cherthala which is a private complaint filed by the second
respondent herein alleging an offence punishable under
Section 379 read with Section 34 I.P.C. with regard to five
trees allegedly cut and removed by the petitioners, seek to
quash the proceedings against them. One of the contentions
raised by the petitioners is that since the petitioners were
residing beyond the territorial limits of the Magistrate, in the
light of the amended provisions under Section 202 Code of
Criminal Procedure the Magistrate was bound to conduct an
enquiry under Section 202 Code of Criminal Procedure and no
enquiry has been conducted.
2. A report from the Magistrate was called for by this
Court. As per report dated 7/7/2010 the Magistrate has
reported that after conducting an enquiry under Section 202
Code of Criminal Procedure, the case was taken on file. So
Crl.M.C.No.2462/2010
: 2 :
the said contention of the petitioners is unsustainable.
3. The Magistrate having taken cognizance of the
offence, the proper course open to the petitioners is to plead
for a discharge under Section 245 Cr.P.C at the appropriate
stage. I am inclined to permit the petitioners to plead for a
discharge in absentia. Accordingly the petitioners will be
entitled to plead for a discharge through their counsel and the
learned Magistrate shall not insist on the personal appearance
of the petitioners at the stage of 245 Code of Criminal
Procedure. The petitioners will be entitled to raise all
contentions available to them in law before the Magistrate.
This Criminal M.C. is disposed of as above.
V.RAMKUMAR, JUDGE
skj