High Court Kerala High Court

Zeenath vs Aneesa on 25 February, 2009

Kerala High Court
Zeenath vs Aneesa on 25 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3844 of 2005()


1. ZEENATH, D/O.ERAMULLAN, ZEENATH MANZIL,
                      ...  Petitioner

                        Vs



1. ANEESA, W/O.MUHAMMED KUNHI, AKBAR
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :25/02/2009

 O R D E R
                         M.C.HARI RANI, J.
        -----------------------------------------------------
                  CRL.M.C.No.3844 OF 2005
      -----------------------------------------------------
      DATED THIS THE 25TH DAY OF FEBRUARY , 2009

                              O R D E R

The petitioner is the accused in C.C.No.1241/04 pending on

the file of Judicial First Class Magistrate’s Court-I, Hosdurg. The

prayer in this petition filed under Section 482 of Cr.P.C. is to

quash Annexure-II complaint in C.C.No.1241/04.

2. The statement of facts alleged in this petition are as

follows:

C.C.No.1241/04 is pending before the Court of J.F.C.M.-I,

Hosdurg and it was instituted on the basis of a complaint filed by

the first respondent on 21.8.2003 alleging offence under Section

498A IPC, copy of which is produced as Annexure-II. The learned

Magistrate recorded the sworn statement of the complainant and

took cognizance of the case against the petitioner as the sole

accused. It is further alleged in this petition that Annexure II

complaint filed against the petitioner herein by the first

respondent is not sustainable for the reason that an earlier

complaint has been filed by the first respondent against her

CRL.M.C.No.3844/05 -2-

divorced husband and the petitioner herein, who is the sister-in-law of

the first respondent alleging offence under Section 498A IPC, copy of

which is produced as Annexure-I. That complaint was filed on

28.2.2001 relating to the incident of the year 1999. That complaint

was sent by the learned Magistrate for investigation under Section 156

(3) Cr.P.C. and the police after investigation filed the final report

against the divorced husband only and the petitioner herein was

deleted from the array of the accused as revealed from Annexure-I

complaint. The learned Magistrate on receipt of that refer report

proceeded against the divorced husband of the first respondent alone

as C.C.No.316/01. Subsequently, on 21.8.2003, the present

complaint, which is challenged in this petition, has been filed by the

first respondent, which according to the petitioner, is barred by

limitation. Hence this petition is filed to quash Annexure II complaint

and all further proceedings against the petitioner in C.C.No.1241/04.

3. Heard the learned counsel appearing for the petitioner and

the first respondent.

4. The relationship between the parties is admitted. According

to the learned counsel appearing for the petitioner, in pursuance of

Annexure I complaint filed on 28.2.2001 against the petitioner also by

CRL.M.C.No.3844/05 -3-

the complainant, the first respondent, the police had investigated the

case under Section 156(3) of Cr.P.C. and filed the final report against

the divorced husband alone of the complainant and the petitioner

herein who is the sister-in-law of the complainant was deleted from the

array of the accused. On receipt of that refer report, the learned

Magistrate proceeded the case against the divorced husband alone as

C.C.No.316/01. It is also submitted by the learned counsel that the

trial of that case was completed and judgment has been pronounced

by the learned Magistrate acquitting the accused in that case/the

divorced husband of the first respondent herein.

5. It is submitted by the learned counsel for the first

respondent that though the case against the husband of the first

respondent was ended in acquittal, it cannot be taken as a ground to

quash the present complaint, which was preferred by the first

respondent, as she was dissatisfied with the refer report filed by the

police in respect of the earlier complaint preferred by her against the

petitioner also. Copy of the second complaint preferred by the first

respondent is produced along with this petition as Annexure-II,

wherein it is complained that specific instances were there regarding

the torture made by the petitioner herein against the first respondent

CRL.M.C.No.3844/05 -4-

and that she has not received copy of the refer report. For that

reason, a second complaint has been filed on 21.8.2003. It is also

submitted by the learned counsel that the learned Magistrate took

cognizance of the case as C.C.No.1241/04 only after recording the

sworn statement of the complainant and satisfied that sufficient

ingredients are there to attract the offence under Section 498A of IPC

against the petitioner herein, which cannot be quashed at this stage.

6. On a perusal of the allegations in this petition and also on

hearing the argument advanced by both counsel and on a perusal of

the documents produced herein, it is evident that the case of the first

respondent in the second complaint is that she has not received notice

of the refer report and for that reason she has preferred a second

complaint against the petitioner herein which was taken cognizance by

the learned Magistrate and is pending as C.C.No.1241/04. Whether

sufficient ingredients are there to attract the offence under Section

498A of IPC against the petitioner herein will be decided by the learned

Magistrate after considering the evidence to be adduced on the side of

the prosecution and evidence on the defence side if any. The

petitioner’s case that there are no chance to convict the petitioner

even after adducing evidence, cannot be taken as a ground to quash

CRL.M.C.No.3844/05 -5-

the proceedings under Section 482 of Cr.P.C. The ground that the

divorced husband against whom very nature of the complaint with the

same facts were stated by the first respondent in the earlier complaint,

Annexure-I and was acquitted after trial cannot also be taken into

consideration to allow this petition. Considering these aspects and the

facts of the case which is in dispute, I find that there is no sufficient

ground to invoke the inherent jurisdiction of this Court under Section

482 of Cr.P.C. which has to be exercised only sparingly and with

caution and that too to meet the ends of justice. Hence I find that this

petition is devoid of merits and is liable to be dismissed.

In the result the Crl.M.C. is dismissed. The petitioner herein is at

liberty to advance all the contentions before the learned Magistrate.

Sd/-

M.C.HARI RANI, JUDGE.

dsn