High Court Kerala High Court

Vijaya vs Jayasree on 24 January, 2007

Kerala High Court
Vijaya vs Jayasree on 24 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 200 of 2007()


1. VIJAYA, W/O.SURENDRAN PILLAI,
                      ...  Petitioner
2. SURENDRAN PILLAI, AGED 50 YEARS,

                        Vs



1. JAYASREE, W/O.SASIDHARAN PILLAI,
                       ...       Respondent

2. STATE OF KERALA REP. BY THE PUBLIC

                For Petitioner  :SRI.N.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :24/01/2007

 O R D E R
                                  R. BASANT, J.

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

                         Crl.M.C.No.  200  of   2007

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

                 Dated this the 24th  day of   January, 2007


                                      O R D E R

The petitioners are accused in a prosecution under Sections

420, 468 r/w. 34 I.P.C. Cognizance has been taken on the basis of

the final report submitted by the police. Investigation commenced on

the basis of a private complaint filed by the respondent herein, which

was referred to the police under Section 156(3) Cr.P.C.

2. It is of relevance to say that a prosecution has been initiated

by the second petitioner against the first respondent alleging

commission of the offence under Section 138 of the N.I. Act. That

prosecution is also pending. The petitioners have appeared before the

learned Magistrate. The petitioners have come to this Court with this

petition with a prayer to quash the proceedings under Section 482

Cr.P.C.

3. What is the reason? The learned counsel for the petitioners

submits that the allegations raised against the petitioners are false

and are only raised as a counterblast to the prosecution initiated under

Section 138 of the N.I. Act. The prosecution is vexatious.

Crl.M.C.No. 200 of 2007 2

Continuation of the prosecution amounts to negation of justice. In these

circumstances powers under Section 482 Cr.P.C. may be invoked, urges the

learned counsel. The dispute is essentially one of civil nature.

4. I am unable to accept the contentions. It cannot be contended on

the facts that the allegations, if accepted, would not amount to any offence.

Allegations and counter allegations appear to have been raised in respect of

the cheques in question in the S.138 prosecution and in the final report

submitted to court. I am of the opinion that the petitioners must raise these

contentions before the learned Magistrate at the appropriate stage and claim

discharge/acquittal in the prosecution initiated against them. I am not

satisfied that there are any such circumstance which would justify the

invocation of the powers under Section 482 Cr.P.C.

5. This Crl.M.C. is hence dismissed. I may hasten to observe that I

have not intended to express any opinion on merits. It shall be open to the

petitioners to claim discharge/acquittal at the appropriate stage before the

learned Magistrate.

(R. BASANT)

Judge

tm

Crl.M.C.No. 200 of 2007 3