High Court Kerala High Court

Ahammed Hussain vs Ambili on 14 January, 2009

Kerala High Court
Ahammed Hussain vs Ambili on 14 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1211 of 2008()


1. AHAMMED HUSSAIN,
                      ...  Petitioner

                        Vs



1. AMBILI, S/O.ISSAC,
                       ...       Respondent

2. STATE OF KERALA, REP. BY PUBLIC

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :SRI.M.R.SARIN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :14/01/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.R.P.NO.1211 OF 2008
              ------------------------------------------

               Dated       14th January 2009


                           O R D E R

Revision petitioner is the first accused in

S.C.1661/2006 on the file of Special Judge for trial

of Scheduled Caste and Scheduled Tribes (Prevention

of Atrocities) Act cases, Thiruvananthapuram.

Revision petitioner is challenging the charge framed

by the learned Sessions Judge for the offences.

2. Learned counsel appearing for revision

petitioner and first respondent and learned Public

Prosecutor were heard.

3. As the learned counsel appearing for

revision petitioners submitted that in the original

complaint based on which cognizance was taken by

learned Magistrate and later committed to the Special

court, the date of the alleged incident was not

mentioned and as per the sworn statement of the

original complainant/ first respondent in the case

incident was not on 30/3/2003 as stated in the charge

framed by the learned Sessions Judge. Original

CRRP 1211/08

2

records were called for. Original complaint show that

in paragraph 4 of the complaint where the date of the

incident is to be mentioned, the date is not

mentioned and instead a gap is left evidently to be

filled up later. Though similar gaps left at the time

of typewriting the complaint where portions in Malayalam

are to be incorporated and those spaces were filled up

in Malayalam the date of the incident was left blank

even now. The sworn statement of first

respondent/complainant shows that alleged incident was

on the night of 30/6/2003 and not on 30/3/2003 as stated

in the charge. Therefore, as rightly pointed out by the

learned counsel appearing for revision petitioner there

is apparent mistake in the charge as the incident can

never be on 30/3/2003 stated therein.

4. Learned counsel appearing for revision

petitioner relying on the decision of Apex court in

Ramayya Munipalli v. State of Bombay (AIR 1955 SC

287) and Sankaran Moitra v. Sadhna Das and another (2006

(4) SCC 584) argued that when the alleged incident was

committed by the revision petitioner in the course of

performing his duty as the Sub Inspector or in any

CRRP 1211/08

3

event, can only be purporting to be done in the course

of his official duty, sanction under Section 197 of Code

of Criminal Procedure is absolutely necessary. This

aspect was not taken into consideration by learned

Special Judge. Learned counsel appearing for first

respondent relying on the decision of learned Single

Judge of this court in State of Kerala v. Somarajan

(2000 (1) KLT 65) argued that no sanction is necessary.

But in view of the order to be passed in this petition,

it is not necessary for this court at this stage to

consider whether sanction as provided under Section 197

(1) or 197(2) of Cr.P.C is necessary. Learned counsel

appearing for revision petitioner submitted that

revision petitioner will file an application for an

order for discharge under Section 227 of Cr.P.C for the

reason that no sanction as provided under Section 197

of the Code is obtained by first respondent and

therefore, no cognizance of the offence as against

revision petitioner could be taken.

5. On the facts and circumstances, revision

is allowed. Charge framed by Special Judge,

Thiruvananthapuram in S.C.1661/2006 is set aside.

CRRP 1211/08

4

Learned Special Judge is directed to re-hear the learned

Legal Advisor and revision petitioner and also consider

the application if any, filed by revision

petitioner/first accused for an order of discharge under

Section 227 on the ground of sanction under Section 197

of the Code and pass appropriate orders in accordance

with law and frame the charge thereafter in accordance

with law. Send back records.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.