IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4819 of 2010()
1. V.SURENDRAN, S/O.APPU, SURALAKSHMI
... Petitioner
2. SIVADASAN, S/O.APPU, SASIRAM,
3. SARITH BABU, S/O.SURENDRAN,
4. SAJEESH BABU, S/O.SURENDRAN,
Vs
1. K.UNNIKRISHNAN, S/O.SANKARAN NAIR,
... Respondent
2. STATE OF KERALA, REP. BY SHO MEDICAL
For Petitioner :SRI.R.SUDHISH
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :09/12/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.4819 of 2010
--------------------------
ORDER
Petitioners are the accused and first respondent,
the defacto complainant in C.C.No.448/2010 on the file
of Judicial First Class Magistrate’s Court,
Kunnamangalam, taken cognizance for the offences under
Sections 406 and 420 read with Section 34 of Indian
Penal Code on Annexure-A4 final report. This petition
is filed under Section 482 of Code of Criminal
Procedure to quash the proceedings contending that
ingredients of the offences are not attracted and it is
only a malicious prosecution manifestly instituted by
the first respondent to pressurise the petitioners.
2. Learned counsel appearing for the petitioners
and learned Public Prosecutor were heard.
3. Learned counsel appearing for the petitioners
submitted that petitioners have already appeared before
the learned Magistrate. On hearing the learned counsel,
I do not find it for this Court to scan the materials
and decide whether ingredients of the offences are
attracted, when petitioners could very well raise the
CRMC 4819/10 2
contentions before the learned Magistrate and seek an
order of discharge under Section 239 of Code of
Criminal Procedure.
Petition is disposed granting liberty to the
petitioners to raise all the contentions raised herein
and seek an order of discharge under Section 239 of
Code of Criminal Procedure. If petitioners file a
petition under Section 239 of Code of Criminal
Procedure, learned Magistrate shall hear the
petitioners and decide whether they are to be
discharged or charge is to be framed. If petitioners
file a petition to dispense with their presence for
that purpose, learned Magistrate shall not insist for
their presence for that limited purpose.
9th December, 2010 (M.Sasidharan Nambiar, Judge)
tkv