High Court Kerala High Court

Joseph K.George vs State Of Kerala on 27 May, 2008

Kerala High Court
Joseph K.George vs State Of Kerala on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 421 of 2008()


1. JOSEPH K.GEORGE, S/O GEORGE,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :27/05/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                      Crl.M.C No.421 of 2008
                      -------------------------------------
                Dated this the 27th day of May, 2008

                                  ORDER

Petitioner is the 5th accused in a prosecution for offences

punishable, inter alia, under Sections 409 and 420 r/w 34 I.P.C.

Crime was registered in 2001. Final report was filed in 2004. The

petitioner has already entered appearance before the court. The

learned counsel for the petitioner submits that the allegations

against the petitioner are totally unjustified and there is

absolutely no material on which the allegation can be founded. In

these circumstances the learned counsel for the petitioner prays

that powers under Section 482 Cr.P.C may be invoked to quash

the proceedings against the petitioner.

2. I take note that altogether there are 5 accused

persons. Cognizance was taken as early as in 2004. I am not

persuaded to agree that the powers under Section 482 Cr.P.C can

or ought to be invoked in favour of the petitioner at this stage. I

am satisfied that the interests of justice will be served ideally by

directing the petitioner to appear before the learned Magistrate

and claim premature termination of proceedings against him by

discharge at the stage of Section 239/240 Cr.P.C.

3. Premature termination of criminal proceedings against

an indictee can be achieved by resorting to the ordinary

Crl.M.C No.421 of 2008 2

procedure of Criminal Procedure Code. It is not necessary in

every such case for this Court to invoke the powers under Section

482 Cr.P.C. Normally and ordinarily, an indictee claiming

premature termination of proceedings must resort to the ordinary

provisions available under the Code. Moreover considering the

fact that there are plurality of accused and that cognizance has

been taken as early as in 2004, I take the view that the petitioner

can be directed to appear before the learned Magistrate and

claim discharge. I find no satisfactory reason to invoke the

jurisdiction under Section 482 Cr.P.C.

4. This Crl.M.C is, in these circumstances, dismissed. The

petitioner can appear before the learned Magistrate through

counsel within a period of 30 days from this date and if he so

appears, the learned Magistrate shall consider his plea of

discharge without insisting on the personal presence of the

petitioner. He shall be permitted to be represented by his counsel

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

Section 239/240 Cr.P.C. Only if the court decides to proceed

further against the petitioner can and need the personal presence

of the petitioner be insisted.

(R.BASANT, JUDGE)
rtr/-

Crl.M.C No.421 of 2008 3