High Court Kerala High Court

M.M.Anandan Nambiar vs State Of Kerala on 23 May, 2008

Kerala High Court
M.M.Anandan Nambiar vs State Of Kerala on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1919 of 2008()


1. M.M.ANANDAN NAMBIAR,S/O.KRISHNAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.O.V.MANIPRASAD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :23/05/2008

 O R D E R
                              R.BASANT, J
                       ------------------------------------
                     Crl.M.C. No.1919 of 2008
                      -------------------------------------
                Dated this the 23rd day of May, 2008

                                   ORDER

Petitioner faces indictment in a prosecution under Section

420 I.P.C. Crime was registered as early as in 1986. Final report

was filed after due investigation and the case was taken on file as

C.C.108 of 1986. But as the petitioner was not available for trial,

the case against him was transferred to the list of Long Pending

Cases. The petitioner has not appeared before the learned

Magistrate so far. Coercive processes issued by the learned

Magistrate are chasing the petitioner now. The petitioner

apprehends imminent arrest.

2. It is at this juncture that the petitioner has come to

this Court. He airs the apprehension that if arrested he may not

be enlarged on bail. He further submits that the allegations

against him are totally unjustified and cannot at any rate justify

an indictment under Section 420 I.P.C.

3. The crux of the allegations is that the defacto

complainant was induced to part with money on the false promise

Crl.M.C. No.1919 of 2008 2

that employment shall be provided for his brother. The defacto

complainant’s brother was taken to the foreign country. But after

keeping him there for some time, he was sent back to India

stating that employment could not be arranged. The money was

not returned. It is, in these circumstances, that allegations

under Section 420 I.P.C are raised against the petitioner.

Though the records show that there was a co-accused also, the

learned counsel for the petitioner is unable to explain what has

happened to the proceedings against the co-accused.

4. Be that as it may, I find absolutely no justification in

the request made by the petitioner at this belated hour to invoke

the powers under Section 482 Cr.P.C to quash the proceedings

against him. It cannot for a moment be assumed that the

allegations raised which I have referred above, cannot, under any

circumstances, constitute the offence under Section 420 I.P.C. It

is for the petitioner to appear before the learned Magistrate and

seek regular bail now. Before the learned Magistrate, the

petitioner can raise the plea that he is entitled to be discharged

and if he does not succeed on that stage, he can later raise the

Crl.M.C. No.1919 of 2008 3

plea that he is entitled for an acquittal. At any rate, I am

satisfied that at the moment and with the available inputs there

is no justification or warrant for invocation of the extraordinary

inherent jurisdiction under Section 482 Cr.P.C. This petition

accordingly only deserves to be dismissed.

5. This Crl.M.C is accordingly dismissed. I may however

hasten to observe that if the petitioner appears before the

learned Magistrate and applies for bail after giving sufficient prior

notice to the Prosecutor in charge of the case, the learned

Magistrate must proceed to pass appropriate orders on merits

and expeditiously – on the date of surrender itself.

(R.BASANT, JUDGE)
rtr/-