IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2529 of 2009()
1. VINOD, S/O. CHELLAPPAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. CHELLAPPAN, S/O. KRISHNAN, AGED 66 YRS,
For Petitioner :SRI.M.V.THAMBAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :18/09/2009
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.2529 of 2009
--------------------------
ORDER
Petitioner is the first accused in S.C.No.
26/2006 on the file of Additional Sessions Court,
Mavelikkara. This petition is filed under Section
482 of Code of Criminal Procedure to quash
Annexure-A1 complaint, based on which, learned
Magistrate has taken cognizance and thereafter
committed the case to the Sessions Court, as the
main case was committed to the Sessions Court.
Learned Sessions Judge has taken cognizance for the
offences under Sections 307, 451 and 506(ii) read
with Section 34 of Indian Penal Code. Learned
counsel appearing for the petitioner submitted that
charge has already been framed by the learned
Sessions Judge and the case is posted for evidence.
2. Annexure-A1 complaint is sought to be
quashed contending that earlier private complaint
filed by the petitioner was dismissed for default
CRMC 2529/09 2
under Section 203 of Code of Criminal Procedure and
hence, a second complaint is not sustainable and
therefore, learned Sessions Judge is not competent
to proceed with the case.
3. Petitioner has not produced the order, by
which, learned Magistrate has taken cognizance or
by which, the case was committed to the Sessions
Court or the charge framed by learned Sessions
Judge. Even according to the petitioner, earlier
private complaint was dismissed under Section 203
of Code of Criminal Procedure for non prosecution
and was not dismissed on merits. In such
circumstances, the cognizance taken on the second
complaint cannot be said to be illegal. Petitioner
is entitled to raise all the contentions raised
herein before the learned Sessions Judge at the
time of trial.
Petition is dismissed.
18th September, 2009 (M.Sasidharan Nambiar, Judge)
tkv