High Court Kerala High Court

A.K. Riju vs State Of Kerala on 17 January, 2007

Kerala High Court
A.K. Riju vs State Of Kerala on 17 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 120 of 2007()


1. A.K. RIJU, S/O. KELUKKUTTY,
                      ...  Petitioner
2. K. UNNIKRISHNAN, S/O. VISWANATHAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.GEO PAUL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :17/01/2007

 O R D E R
                                 R. BASANT, J.

                        - - - - - - - - - - - - - - - - - - - - - -

                         Crl.M.C.No.  120 of   2007

                        - - - - - - - - - - - - - - - - - - - - - -

                 Dated this the 17th  day of   January, 2007


                                     O R D E R

The petitioners are accused Nos. 4 and 5 in a prosecution, inter

alia, under section 3 of the Immoral Traffic (Prevention) Act, 1956.

The offence alleged against the petitioners is a warrant offence.

Cognizance has been taken on the basis of the final report submitted

by the police after due investigation.

2. The crux of the allegations is that the petitioners, along with

other accused persons, were found indulging in the activity of

running a brothel and in promiscuous sexual intercourse at a named

premises. I do not want to go into the details of the case in this order.

Cognizance has been taken by the learned Magistrate. The

petitioners have been summoned to appear. It is their contention that

the allegations do not justify initiation of prosecution against them.

In the nature of the allegations raised, I am satisfied that this is not a

fit case where the extra ordinary inherent jurisdiction can or ought to

be invoked in favour of the petitioners. In every case where a

discharge or acquittal is a possibility, it is not for this Court to invoke

Crl.M.C.No. 120 of 2007 2

the powers under Section 482 Cr.P.C. It is for such accused persons to

appear before the learned Magistrate and claim premature termination of

the prosecution. The learned Magistrate is bound to consider such claim

under Section 239/240 Cr.P.C. This is not to say that in an appropriate

case this Court cannot resort to the powers under Section 482 Cr.P.C. But I

am satisfied that this is not a fit case where such extra ordinary inherent

jurisdiction ought to be invoked to save the petitioners of their

responsibility to appear before the the learned Magistrate and claim

discharge/acquittal.

3. This Crl.M.C. is hence dismissed. But I may hasten to observe

that the dismissal of this Crl.M.C. will not in any way fetter the rights of the

petitioners to claim discharge/acquittal at the appropriate stage before the

learned Magistrate.

(R. BASANT)

Judge

tm