High Court Kerala High Court

P.V.Mathew @ Mathai vs State Of Kerala on 18 October, 2010

Kerala High Court
P.V.Mathew @ Mathai vs State Of Kerala on 18 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4227 of 2010()


1. P.V.MATHEW @ MATHAI,AGED 75 YEARS,
                      ...  Petitioner

                        Vs



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

2. SHAJI P.JOHN,AGED 41 YEARS,

                For Petitioner  :SRI.JACOB P.ALEX

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :18/10/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
           CRL.M.C.NO.4227 OF 2010
           ---------------------------------------------
           Dated         18th October, 2010


                          O R D E R

Petitioner, the second accused in

C.C.9/2010 on the file of Judicial First

Class Magistrate’s Court, Ranni taken

cognizance for the offence under Section

420 of Indian Penal Code filed this

petition, to quash the cognizance taken

against him contending that the offence

will not lie against the petitioner as

there is no material to establish the

offence.

2. On hearing the learned counsel,

I do not find it for this Court to quash

the cognizance taken as sought for, when

petitioner is entitled to raise all the

contentions before the learned Magistrate

Crmc 4227/10
2

and seek an order of discharge under Section

239 of Code of Criminal Procedure. If the

grievance of the petitioner is that he is aged

75 years, as claimed by him and learned

Magistrate would insist for his presence for

getting an order of discharge under Section

239 of Code of Criminal Procedure, sufficient

direction could be given to the learned

Magistrate not to insist for the presence of

the petitioner for the limited purpose of

seeking an order of discharge under Section 239

of Code of Criminal Procedure.

Petition is disposed granting liberty to

the petitioner to raise all the contentions

raised herein and seek an order of discharge

under Section 239 of Code of Criminal

Procedure. If the petitioner files an

application under Section 205 of Code of

Crmc 4227/10
3

Criminal Procedure, to dispense with his

presence for the purpose of filing a petition

under Section 239 of Code of Criminal Procedure

and its hearing, learned Magistrate not to

insist for the presence of the petitioner for

that limited purpose.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.