High Court Kerala High Court

Nusaiba vs State Of Kerala on 25 August, 2008

Kerala High Court
Nusaiba vs State Of Kerala on 25 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3230 of 2008()


1. NUSAIBA, W/O. MUHAMMED KUTTY,
                      ...  Petitioner
2. NABEESATH, W/O. RASHEED,
3. ABIDA, W/O. SHAMSUDEEN,
4. SUBAIDA, W/O. ABDUL AZIZ,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.G.PRIYADARSAN THAMPI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :25/08/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                   Crl.M.C.No. 3230 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 25th day of August, 2008

                               O R D E R

The petitioners are accused Nos. 2 to 5 and they face

indictment along with the first accused for offences punishable,

inter alia, under Section 498A I.P.C. The defacto complainant is

the wife of the first accused and the petitioners are the relative of

the first accused. Cognizance has been taken on the basis of a

final report submitted by the police after due investigation. The

crime in turn was registered on the basis of the statement of the

defacto complainant recorded while she was undergoing

treatment as an inpatient in the hospital.

2. The petitioners have received directions to appear

before the learned Magistrate. They have not so far appeared

before the learned Magistrate. The petitioners at this stage have

come before this Court with a prayer that the extra ordinary

inherent jurisdiction under Section 482 Cr.P.C. may be invoked

to bring to premature termination the undeserved prosecution

Crl.M.C.No. 3230 of 2008
2

against them. The counsel for the petitioners in particular relies on the

F.I. Statement lodged by the defacto complainant when she was

admitted in the hospital, which does not disclose any culpable or

contumacious conduct on the part of the petitioners.

3. I have heard the learned counsel for the petitioners. I have

perused Annex.A1 F.I. Statement. At this early stage of the

proceedings I shall carefully avoid any detailed discussion on the

acceptability of the allegations or the credibility of the data collected.

Suffice it to say that a perusal of Annex.A1 F.I. Statement does reveal

to me that the contention of the learned counsel for the petitioners that

they do not deserve to endure the trauma of criminal indictment

deserves to be considered in greater detail. The averments in the F.I.

Statement may not be the be all and the end of all in a criminal

indictment. Contents thereof are certainly relevant. Premature

termination of criminal proceedings initiated against an indictee can be

achieved under the ordinary provisions of the Code. In a case in which

cognizance was taken on the basis of the final report submitted by the

police such premature termination can be claimed at the stage of

Section 239/240 Cr.P.C. by an indictee. In an exceptional case where

Crl.M.C.No. 3230 of 2008
3

the interests of justice so demand, notwithstanding the availability of

that option for the indictee this court may be justified in invoking the

extra ordinary inherent jurisdiction under Section 482 Cr.P.C. I need

only mention that at the present stage and with the available inputs, I

am not persuaded to invoke such jurisdiction in favour of the

petitioners.

4. I note that the case diary statements of various witnesses have

not been placed before me to enable me to come to the conclusion

whether the allegations against the petitioners are justified or not. I

am, in these circumstances, satisfied that this is an eminently fit case

where the petitioners must be relegated to claim premature termination

before the learned Magistrate. No circumstances exist to justify the

invocation of the extra ordinary inherent jurisdiction under Section 482

Cr.P.C.

5. I find merit in the submission of the learned counsel for the

petitioners that if the learned Magistrate were to insist on the personal

presence of the petitioners before the plea for discharge is considered,

that would work out great hardship and loss to the petitioners.

Appropriate direction can, in these circumstances, be issued.

Crl.M.C.No. 3230 of 2008
4

5. This Crl.M.C. is dismissed. It is made clear that the

petitioners shall be entitled to claim discharge at the stage of Section

239/240 Cr.P.C. and if such a plea is raised, the learned Magistrate

must anxiously consider the claim of the petitioners for discharge. In

the peculiar facts and circumstances of this case, I do further direct that

until a decision is taken on the question of charge/discharge under

Section 239/240 Cr.P.C. it is not necessary for the learned Magistrate

to insist on the personal presence of the petitioners. If the petitioners

appear through counsel, they shall be permitted to advance such plea of

discharge under Section 239 Cr.P.C. without insisting on their personal

presence. If and only if the court finds that charges are liable to be

framed against the petitioners, need their personal presence be insisted

by the learned Magistrate if until then they appear through their

counsel.

(R. BASANT)
Judge
tm