High Court Kerala High Court

Thomas George vs State Of Kerala on 27 May, 2008

Kerala High Court
Thomas George vs State Of Kerala on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2020 of 2008()


1. THOMAS GEORGE, JESSY BHAVAN, WARD NO 10,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. REJI CHERIAN, TC 19/903,KESAVUDEVU ROAD,

3. SAM JOHN, S/O JOHN SAM, KATTUVILA VEEDU,

4. GANESH KUMAR, S/O MADHAVAN PILLAI, VP NO

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :27/05/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                      Crl.M.C No.2020 of 2008
                       -------------------------------------
                Dated this the 27th day of May, 2008

                                   ORDER

On an F.I statement lodged by the petitioner, a crime was

registered alleging offences punishable, inter alia, under Sections

143, 323, 341 and 354 r/w 149 I.P.C. After completing the

investigation, final report was filed in that case alleging offences

punishable under Sections 323 and 354 r/w 34 I.P.C. Cognizance

has been taken. The matter is pending before the learned

Magistrate now as C.C.No.1024 of 2002. The petitioner submits

that he was aggrieved by the said final report filed by the police.

He therefore filed a private/protest complaint in 2004. The matter

dragged on and ultimately on 06.03.06, cognizance was taken by

the learned Magistrate against the very same accused 1 to 3 for

offences punishable under Sections 323 and 354 r/w 34 I.P.C.

Accused had entered appearance in that case also. Both cases

are pending before the learned Magistrate.

2. The petitioner now – on 26.05.08, has rushed to this

Court with a grievance that the cognizance taken by the learned

Magistrate is not justified in that no cognizance has been taken of

Crl.M.C No.2020 of 2008 2

the offence punishable under Section 392 I.P.C. My attention has

been drawn to the averments in the private complaint in which

the specific grievance is that no cognizance has been taken of the

offence punishable under Section 392 I.P.C. The petitioner, in

these circumstances, contends that the course adopted by the

learned Magistrate is incorrect. Relying on the decision in

Mathew Abraham v. Gopalakrishnan [2007 (4) KLT 1009], the

learned counsel for the petitioner contends that not taking

cognizance under Section 392 I.P.C amounts to dismissal of the

complaint under Section 392 I.P.C and in so far as no reasons

have been given for dismissing the said part of the complaint

under Section 392 I.P.C, reasons which ought to have been given

in terms of Section 203 Cr.P.C have not been given.

Consequently it is contended that the impugned order dated

06.03.06 warrants interference.

3. On the question of law there can be very little doubt

that the learned Magistrate, when he refuses to take cognizance

of certain offences alleged in the complaint, has to pass a

reasoned order explaining why cognizance was not taken of those

offences. That position is well settled by the decision in Mathew

Abraham v. Gopalakrishnan.

Crl.M.C No.2020 of 2008 3

4. Any and every inadequacy in the proceedings

conducted before the learned Magistrate will not certainly

persuade this Court to invoke the extraordinary inherent

jurisdiction under Section 482 Cr.P.C. What was the petitioner

doing all the while ? Why did the petitioner not prefer a revision

or take any steps to challenge the order not taking cognizance

under Section 392 I.P.C without giving reasons for the same ?

The learned counsel for the petitioner offers only the explanation

that his counsel verified the records only recently and realized

that no cognizance has been taken of the offence punishable

under Section 392 I.P.C.

5. I am satisfied that there is no warrant for invocation of

the powers under Section 482 Cr.P.C in the facts and

circumstances of this case. I cannot lose sight of the fact that the

accused are waiting before the court below from 2002,

cognizance in the final report having been taken then. The

petitioner, who has slept over his rights, has omitted to challenge

the order not taking cognizance under Section 392 I.P.C though

that is a revisable order. The inadequacy in the order cannot now

persuade this Court to invoke the jurisdiction under Section 482

Cr.P.C.

Crl.M.C No.2020 of 2008 4

6. Moreover, I am of opinion that no prejudice or failure of

justice is likely to result as the learned Magistrate, if he is satisfied

in the course of the trial that the offence under Section 392 I.P.C

has also been made out, shall be at liberty to take appropriate

action to redress the grievance of the petitioner. Suffice it to say

that I am not persuaded to agree that any direction under Section

482 Cr.P.C need be issued now.

7. This Crl.M.C is dismissed with the above observations.

(R.BASANT, JUDGE)
rtr/-