High Court Kerala High Court

Pushpangathan vs Sub Inspector Of Police on 30 January, 2008

Kerala High Court
Pushpangathan vs Sub Inspector Of Police on 30 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 254 of 2008()


1. PUSHPANGATHAN,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/01/2008

 O R D E R
                            V. RAMKUMAR , J.

               ==========================

                    CRL.M.C. Nos.254 & 260 of 2008

               ==========================

               Dated this the 30th day of January, 2008.


                                  O R D E R

The common petitioner in these petitions is the 1st accused

in C.C. No. 1043/2006 and the 4th accused in C.C. No. 1044/2006

on the file of the Judicial First Class Magistrate-I, Kottarakkara.

C.C. No. 1043/2006 arose out of Crime No. 885/2004 of

Kottarakkara Police Station registered for offences punishable

under Sections 457, 511 of 380, 120(b) and 109 r/w Section 34

IPC. C.C. No. 1044/2006 arose out Crime No. 884/2004 of

Kottarakkara Police Station registered for offences punishable

under Sections 457, 511 of 380 and 120(b) r/w Section 149 IPC.

2. According to the petitioner, he has been falsely

implicated by the police on the basis of the alleged confession

statement made by one Peter who is the 1st accused in Crime No.

884/2004 and on the basis of the alleged confession statement

made by the petitioner herein in Crime No. 885/2004 both made

to the Circle Inspector of Police, Changanacherry during the

investigation of two crimes registered as Crime Nos. 321/2004

CRL. M.C. NO. 254 & 260 of 2008 : 2:

and 327/2004 of Chingavanom Police Station. The petitioner

would have it that as per the confession statement in Crime No.

321/2004, the petitioner herein, Peter (the person who allegedly

made the confession) and others had gone to Kottarakkara in a

Maruthi car on 26.12.2003 and had made an unsuccessful

attempt to break open the door of Sri. Hanumanswamy temple at

Puthoor, but the investigation conducted by the police has not

resulted in the collection of any evidence of attempt to break

open the door of the said temple. Similarly, the petitioner would

contend that his own alleged confession in Crime No.327/2004 of

Chingavanom Police Station is that on his instigation the other

accused in the case went to Kottarakkara in January, 2004 and

made an attempt to break open the door of the very same

temple at Puthoor. It is the case of the petitioner that no

investigation worth its name has been conducted to show that

the aforesaid statement made by the petitioner was true in which

case alone it may fall under Section 27 of the Evidence Act, so as

to become a reliable piece of corroborative evidence. Crime

Nos.321/2004 and 327/2004 of Chingavanom Police Station are

CRL. M.C. NO. 254 & 260 of 2008 : 3:

stated to have been transferred to Kottarakkara Police Station

and re-registered as crime Nos. 884 and 885 of 2005 referred to

earlier.

3. It is too early to consider the truth or otherwise of these

aspects at this stage of the proceedings. Admittedly, the Judicial

First Class Magistrate-I, Kottarakkara has not framed charges

against the petitioner. Hence, the petitioner can advance all his

arguments at the time of hearing before the Magistrate under

Section 239 Cr.P.C and can seek to get an order of discharge

from the Magistrate. Hence, these Crl. M.Cs are disposed of

without prejudice to the right of the petitioner to plead for a

discharge at the time of hearing under Section 239/240 Cr.P.C

before the Magistrate.

V. RAMKUMAR, JUDGE.

rv

CRL. M.C. NO. 254 & 260 of 2008 : 4: