High Court Kerala High Court

Susamma vs Bank Of India on 20 July, 2010

Kerala High Court
Susamma vs Bank Of India on 20 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1956 of 2009()


1. SUSAMMA, HILL VIEW, KURACHELLUR CHERI,
                      ...  Petitioner

                        Vs



1. BANK OF INDIA, REPRESENTED BY ITS
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/07/2010

 O R D E R
                       V.RAMKUMAR, J.
                  ---------------------------------
                 Crl.M.C.No.1956 of 2009
                 ----------------------------------
             Dated this the 20th day of July, 2010

                             ORDER

Petitioner, who is the second accused in Crime

No.359/2006 of Pathanamthitta Police Station for offences

punishable under Sections 420, 465, 468 & 471 read with

Section 34 of I.P.C. and Sec.38 & 39 of Travancore Cochin

Medical Practitioners Act and Sec.15(2)(3) of the Indian

Medical Council Act, seeks to quash Annexure A5 final

report and further proceedings in C.C.No.108 of 2008 on

the file of the Chief Judicial Magistrate, Pathanamthitta.

2. It is too early for this Court exercising

jurisdiction under Section 482 Cr.P.C to meticulously scan

the voluminous prosecution records and to hold that the

prosecution of the petitioner is groundless and the same is

liable to be quashed. The appropriate remedy of the

petitioner is to plead for a discharge before the Court

below.

3. Having regard to the facts and circumstances of

Crl.M.C.No.1956/2009
: 2 :

the case, I am inclined to permit the petitioner to plead for

a discharge in absentia. Accordingly if the petitioner files

an application for discharge before the court below

through her counsel, that court shall not insist on the

personal appearance of the petitioner for the disposal of

the discharge petition. The petitioner may also highlight

before the Chief Judicial Magistrate, Pathanamthitta that

the matter has been settled between the de facto

complainant and the petitioner.

This Crl.M.C is disposed of reserving the above right

of the petitioner.

Dated this the 20th day of July, 2010.

V.RAMKUMAR, JUDGE

skj