IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3700 of 2008()
1. C.JAYASREE
... Petitioner
Vs
1. MANIKUMAR
... Respondent
For Petitioner :SRI.P.GOPINATH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :03/10/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 3700 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of October, 2008
O R D E R
The petitioner is the 6th accused in a prosecution for
offences punishable, inter alia, under Section 468 I.P.C. The
crux of the allegations is that she, in her capacity as an employee
of the Co-operative Department, had conspired with others to
manufacture and concoct a forged document. According to the
petitioner she is absolutely innocent. She was not present in the
office on the date when the allegedly forged documents were
born. She has nothing to do with the documents in question.
Unfortunately cognizance has been taken against her. She
received summons and she appeared before Court on 5.7.2008.
Pendency of this prosecution is causing her great difficulties. In
these circumstances it is prayed that there is urgent necessity to
bring to premature termination this vexatious prosecution
against her. It is contended that an exhaustive vigilance enquiry
has already been conducted and it has been realised and accepted
by the Vigilance Department that the petitioner has no
Crl.M.C.No. 3700 of 2008
2
complicity whatsoever. In these circumstances it is prayed that the
proceedings against the petitioner may be quashed invoking the
jurisdiction under Section 482 Cr.P.C.
2. Premature termination of an undeserved criminal prosecution
can be claimed by an indictee under the ordinary and normal
provisions of the Code. Ordinarily and normally such premature
termination in a case of warrant offence taken cognizance of on a
private complaint must be taken at the stage of Section 245(1), if not
earlier under Section 245(2) Cr.P.C.
3. I have gone through the Vigilance Report. I find that the
petitioner must certainly be heard on her request for premature
termination. But I am of the opinion that the petitioner having already
appeared before the court below and having already been enlarged on
bail, the interests of justice will be best served by directing the Chief
Judicial Magistrate, Trichur to consider the petitioners prayer for
discharge expeditiously. The petitioner can claim discharge under
Section 245(2) Cr.P.C. straight away or she can claim discharge at the
stage of Section 245(1) Cr.P.C. after the pre-charge enquiry under
Crl.M.C.No. 3700 of 2008
3
Section 244 Cr.P.C. is conducted. If the petitioner stakes a claim for
premature termination under Section 245(2) Cr.P.C. I expect the
learned C.J.M. to straight away consider the same and pass appropriate
orders. Till the Magistrate takes a decision to frame charges under
Section 246 Cr.P.C., the personal presence of the petitioner need not be
insisted and she shall be permitted to be represented through her
counsel. If such a claim for discharge under Section 245(2) is raised, I
expect the learned C.J.M. to consider the same expeditiously, at any
rate, within a period of six weeks from the date on which such claim is
filed.
4. With the above observations this Crl.M.C. is dismissed.
5. Hand over the order.
(R. BASANT)
Judge
tm