High Court Kerala High Court

Kunjiraman vs State Of Kerala on 15 February, 2010

Kerala High Court
Kunjiraman vs State Of Kerala on 15 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1990 of 2007()


1. KUNJIRAMAN, S/O KUNJAMBU,
                      ...  Petitioner
2. NARAYANAN,
3. PADMANABHAN, S/O KUNJAMBU,
4. PHALGUNAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. CHEVIKKUTTY, S/O LATE KUNJAMBU,

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :15/02/2010

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

           ------------------------------------------
           CRL.M.C.NO.1990 OF 2007
           ------------------------------------------
           Dated 15th February 2010


                         O R D E R

Petitioners are the accused in

C.C.105/2007 on the file of Judicial First

Class Magistrate, Taliparamba, taken

cognizance for the offence under Section

354 of Indian Penal Code on Annexure-A3

final report. This petition is filed under

Section 482 of Code of Criminal Procedure

to quash Annexure-A3 final report and the

cognizance taken thereon contending that

the ingredients of the offence under

Section 354 of Indian Penal Code is not

attracted and therefore, continuation of

the proceedings is only an abuse of process

of the court. Second respondent is the de

facto complainant.

Crmc 1990/07 2

2. Learned counsel appearing for

the petitioner, second respondent and

learned Public Prosecutor were heard.

3. Annexure-A1 FI statement of

second respondent, was recorded by

Assistant Sub Inspector of Police based on

which crime No.781/2006 of Taliparamba

police station was registered for the

offence under Sections 447 and 354 read

with Section 34 of Indian Penal Code.

Subsequently after investigation Annexure-

A2 report was filed deleting the offence

under Section 447 of Indian Penal Code and

after investigation the offence alleged

against petitioners is only under Section

354 of Indian Penal Code.

4. Section 354 of Indian Penal

Code provides that whoever assaults or

uses criminal force to any woman, intending

Crmc 1990/07 3

to outrage or knowing it to be likely that

he will thereby outrage her modesty, shall

be punished with imprisonment for a term

which may extend to two years or with fine

or with both. Therefore, in order to

attract an offence under Section 354

petitioners must use criminal force to the

second respondent “intending to outrage or

knowing it to be likely that they will

thereby outrage her modesty”. Annexure-A1

FI statement does not show that there was

an intention on the part of the petitioners

to outrage the modesty of the second

respondent or that they did act with the

knowledge that they were thereby outraging

her modesty.

5. What is alleged in the FI

statement is that there was a civil

litigation pending between the parties for

Crmc 1990/07 4

about six years and ultimately the civil

court decision was in favour of the second

respondent and consequently second

respondent started rubber tapping and at

that time all the petitioners came there

uttering that they will show the second

respondent, the law and proclaiming so,

first petitioner caught hold of the hands

of the second respondent and pulled her

and caused her to fall on the ground. When

hearing her cry, Dineshan, her son and

others ran towards her, petitioners left

the place. She was taken to the hospital.

But there is no allegation in the FI

statement that first petitioner either

caught hold of her hands or made her fall

on the ground, with an intention to

outrage her modesty or with knowledge that

he would thereby outrage her modesty.

Crmc 1990/07 5

Learned Public Prosecutor submitted that

statement of the witnesses recorded under

Section 161 also do not show that there was

an intention to outrage the modesty of the

second respondent. In such circumstances,

even if there was an incident whereunder

first petitioner caught the hands of the

second respondent and made her fall on the

ground, it will not attract an offence

under Section 354 of Indian Penal Code.

At best, it could be said that he has used

criminal force and made the petitioner

fall. Even if, an offence under Section 323

of Indian Penal Code is thus attracted,

learned Magistrate could not have taken

cognizance of the said offence on the final

report filed under Section 173(2) of Code

of Criminal Procedure as cognizance could

be taken on such an offence only on a

Crmc 1990/07 6

complaint as defined under Section 2(d) of

the Code. In such circumstances,

continuation of the proceedings is only an

abuse of process of the court.

Petition is allowed. C.C.105/2007

on the file of Judicial First Class

Magistrate, Taliparamba is quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.