High Court Kerala High Court

Sureshkumar vs Sub Inspector Of Police on 17 June, 2009

Kerala High Court
Sureshkumar vs Sub Inspector Of Police on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1951 of 2009()


1. SURESHKUMAR, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. SECRETARY, SPECIAL GRADE, KUNDARA

3. STATE OF KERALA, REP. BY ITS PUBLIC

                For Petitioner  :SRI.VIJU THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :17/06/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           CRL.M.C.No. 1951       OF 2009
            ===========================

       Dated this the 17th day of June,2009

                        ORDER

Petitioner filed this petition under section 482

of Code of Criminal Procedure to quash Annexure IV

F.I.R in Crime No.436/2009 of Kundara Police Station

contending that Annexure III complaint was lodged by

the Kundara Grama Panchayat out of political rivalry

and no offence is made out and therefore the F.I.R is

to be quashed.

2. Learned counsel appearing for the petitioner

was heard.

3. The argument of the learned counsel is that

there is no public well which was allegedly filled,as

stated in Annexure III complaint or Annexure IV F.I.R

and the case is registered malafide to harass the

petitioner out of the political reasons and there is no

material to show that there was a panachayat public

well which was filled up and therefore the F.I.R is to

be quashed.

4. Annexure IV F.I.R was registered based on

Annexure III complaint filed by the Secretary of

Crl.M.C.1951/2009 2

Kundara Grama Panchayat stating that on getting information

that a Panchayat well was trespassed and filled up by

persons under the leadership of the petitioner and on

inquiry it was found to be correct and therefore proper

action is to be taken.

5. The question is whether Annexure III complaint if

accepted as correct, an offence to be investigated is

made out.

6. The police has registered the case under section 447

of Indian Penal Code and Section 3 of the Prevention of

Damage to Public Property Act. In the light of Annexure

III complaint it is not possible to hold that the offence

alleged is not to be investigated. The question whether

the well was in existence and if so whether it was filled

up by the petitioner and if so whether petitioner committed

the offence are all matters to be investigated by the

Police. I find no reason to quash the First Information

Report at the threshold as sought for by the petitioner.

Petition is dismissed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006