IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3742 of 2010()
1. JACOBKUTTY @ SHAJI, AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.ALIAS M.CHERIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :18/11/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 3742 OF 2010
===========================
Dated this the 18th day of November,2010
ORDER
Petition is filed under section 482 of Code
of Criminal Procedure to quash Annexure A9
final report taken cognizance for the offence
under section 354 and 452 of Indian Penal Code
by Judicial First Class Magistrate Court III,
Kottayam and to direct investigation of
Annexure A4 and A7 F.I.Rs by an officer not
below the rank of Superintendent of Police. It
is on investigation of Annexure A4, F.I.R
Annexure A9 final report was submitted.
Annexure A7 F.I.R is registered based on a
complaint filed by the petitioner and sent for
investigation under section 156(3) of Code of
Criminal Procedure.
2. Learned counsel appearing for the
petitioner and learned Public Prosecutor were
Crl.M.C.3742/2010 2
heard.
3. Though learned counsel appearing for the
petitioner argued that learned Magistrate could not
have taken cognizance on Annexure A9 final report,
based on the materials produced, I cannot agree.
It is up to the petitioner to raise the contentions
before the learned Magistrate. Petitioner is at
liberty to file a petition under section 239 of
Code of Criminal Procedure and seek an order of
discharge raising all the contentions raised
herein.
4. Though learned counsel appearing for the
petitioner submitted that no investigation was
conducted on Annexure A7 F.I.R, learned Public
Prosecutor submitted that after completing the
investigation, a refer report was submitted on
10.7.2010. If petitioner is aggrieved, he is
entitled to file a protest complaint before the
learned Magistrate. If the Magistrate has not
given notice to the petitioner before accepting the
final report, acceptance of report will not affect
Crl.M.C.3742/2010 3
the right of the petitioner to file a protest
complaint.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006