High Court Kerala High Court

Babu vs State Of Kerala on 6 February, 2007

Kerala High Court
Babu vs State Of Kerala on 6 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 289 of 2007()


1. BABU, S/O.CHAMUNNY, AGED 30 YEARS,
                      ...  Petitioner
2. PRAKASAN, S/O.PONNUMANI, AGED 36 YEARS,

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.JOHNSON P.JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :06/02/2007

 O R D E R
                                  R. BASANT, J.

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

                         Crl.M.C.No.  289  of   2007

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

                 Dated this the 6th   day of   February, 2007


                                      O R D E R

The petitioners are accused in a prosecution and they face

allegations under Sections 420 and 506 r/w. 34 I.P.C. Cognizance

has been taken on the basis of the final report submitted by the police

after due investigation. Investigation commenced with a private

complaint filed by the defacto complainant before the learned

Magistrate, which was referred to the police under Section 156(3)

Cr.P.C.

2. The crux of the allegations against the petitioners is that

they induced the complainant and his brother to part with an amount

of Rs.80,000/- each promising to make an employment VISA

available to the complainant. VISA was not made available nor was

the amount returned. When return of the amount was claimed, the

complainant and his brother were allegedly intimidated. Thus the

crux of the allegations is that false representations were made to the

complainant and his brother to induce them to part with an amount of

Rs. 80,000/-

Crl.M.C.No. 289 of 2007 2

with no intention whatsoever to make such VISA available to them. When

the amount was demanded, they were intimidated also.

3. The petitioners have come to this Court with a prayer that powers

under Section 482 Cr.P.C. may be invoked to quash the prosecution

initiated against them. What is the reason? The only contention is that the

allegations raised are false. At this stage exercising jurisdiction under

Section 482 Cr.P.C. this Court cannot certainly be expected to resolve the

disputed questions of fact. It cannot be said that the allegations, if accepted,

do not constitute any criminal offence.

4. I shall carefully avoid any detailed discussion on merits about the

acceptability of the allegations or the credibility of the data collected.

Suffice it to say that in a case like the instant one, the petitioners must

appear before the learned Magistrate and claim discharge/acquittal. If they

claim discharge, the learned Magistrate must certainly consider such claim

and take appropriate decision under Section 239/240 Cr.P.C.

5. The learned counsel for the petitioners submits that the petitioners

are both employed abroad and great difficulties and inconvenience will

have to be endured if their personal presence is insisted. It will not be

Crl.M.C.No. 289 of 2007 3

possible for them to appear before the learned Magistrate within a period of

four months. The petitioners can appear before the learned Magistrate

through their counsel and make this submission. The learned Magistrate

must pass appropriate orders on such application. The mere fact that a

warrant is pending cannot operate as a valid reason for the learned

Magistrate not to consider such application.

6. This Crl.M.C. is hence dismissed with the above observations.

(R. BASANT)

Judge

HO

tm