IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3305 of 2010()
1. S.P.HARIKRISHNAN, AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. S.I. OF POLICE, THIRUVALLA POLICE
For Petitioner :SRI.C.S.MANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/08/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------
Crl.M.C.No.3305 of 2010
----------------------------------------
Dated this the 16th day of August, 2010
ORDER
The petitioner is the accused in Crime No.725 of 2004 of
Thiruvalla Police Station for an offence punishable under
Section 292 I.P.C. The petitioner seeks to quash Annexure A-I
Final Report/Charge Sheet and all proceedings in
C.C.No.61/2005 on the file of the Judicial Magistrate of the
First Class, Thiruvalla.
2. It is too early for this Court, exercising jurisdiction
under Section 482 Cr.P.C, to quash the complaint and
subsequent proceedings and also consider whether the
ingredients of the offence are made out in the prosecution
records. The Magistrate can state the substance of accusation
to the accused and record his plea under Section 251 Cr.P.C
only if the substance of accusation contains the ingredients of
the offence alleged. In the light of the decision in Anandavel
Vs. The Food Inspector & another ILR-2010(3)Kerala
145, it is open to the petitioner to raise the present
contentions at the time when the learned Magistrate records
his plea under Section 251 Cr.P.C.
Crl.M.C.No.3305/2010
: 2 :
3. The learned counsel for the petitioner prays for
exemption from appearance while raising the above plea
before the Magistrate. I am inclined to permit the petitioner
to be represented through his counsel. Accordingly, if the
petitioner files a petition for exemption during the stage of
251 Cr.P.C, the learned Magistrate shall consider the
contention of the petitioner while recording his plea without
insisting on his personal appearance. The plea of the accused
can be recorded through his counsel.
This Crl.M.C is accordingly disposed of as above.
V.RAMKUMAR, JUDGE
skj