High Court Kerala High Court

Thomas vs S.I. Of Police on 30 November, 2006

Kerala High Court
Thomas vs S.I. Of Police on 30 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3940 of 2006()


1. THOMAS, S/O. VARKEY, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. S.I. OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :30/11/2006

 O R D E R
                                      R.BASANT, J

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


                             Crl.M.C.No.3940  of 2006

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

                  Dated this the 30th day of November   2006




                                        O R D E R

The petitioner is the informant in Crime No.939/2006 of

Angamali police station registered under Section 324,447 and 427

read with 34 I.P.C. The petitioner has come to this court with this

petition under Section 482 Cr.P.C, complaining about the sections of

offences under which the F.I.R has been registered. The crux of the

grievance is that no crime has been registered under Section 452

I.P.C.

2. I have been taken through the F.I statement in detail (a

copy of the same is produced as Annexure 1). I shall not venture to

make any observation which would prejudice the interests of the

petitioner. Suffice it to say that the officer, who has registered the

F.I.R not showing that the offence under Section 452 I.P.C was also

committed, cannot be said to have committed any indiscretion or

impropriety which would justify or warrant invocation of the

extraordinary inherent jurisdiction under Section 482 Cr.P.C. If, in

the course of the investigation, any other or graver offence than what

is shown in the F.I.R is shown to have been committed, certainly the

investigating officer can and should make appropriate report to the

Crl.M.C.No.3940/06 2

Magistrate to alter the sections in the F.I.R. No specific or special

directions appear to be necessary in the facts and circumstances of

this case.

3. This Crl.M.C is in these circumstances dismissed.

(R.BASANT, JUDGE)

jsr

Crl.M.C.No.3940/06 3

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006