High Court Kerala High Court

Hari Narayanan vs State Of Kerala Represented By The on 22 October, 2008

Kerala High Court
Hari Narayanan vs State Of Kerala Represented By The on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3264 of 2008()


1. HARI NARAYANAN, S/O.VELAYUDHA MENON,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE DETECTIVE INSPECTOR, CBCID, SIFII,

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/10/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           Crl.R.P. NO.3264     OF 2008
            ===========================

      Dated this the 22nd day of October,2008

                       ORDER

Petitioner is the accused in S.C.11/2007 on the

file of Additional Sessions Court, Thrissur. He

filed Crl.M.P.2732/2007 for discharging him under

section 227 of Code of Criminal Procedure. Learned

Sessions Judge as per order dated 28.6.2008

dismissed the application. It is challenged in

this petition filed under section 397 read with

section 401 of Code of Criminal Procedure.

2. Learned senior counsel appearing for

petitioner and learned Public Prosecutor were

heard.

3. Learned senior counsel argued that there is

no material to connect the accused with the fake

notes and learned Sessions Judge should have

discharged the petitioner under section 227 of Code

of Criminal Procedure. It was argued that the

prosecution case is that petitioner had handed over

CRRP 3264/2008 2

fake notes on 23.12.2001 and the notes when

remitted before the Bank the notes were not

accepted and were returned to CW11 and was later

handed over to the Assistant Commissioner of

Customs who forwarded it to the Superintendent of

Police and even if that case is believed, there is

no evidence to prove that the identity of the notes

and therefore learned Sessions Judge was not

justified in dismissing the application.Relying on

the decision of this Court in Raveendran v. State

of Kerala (2007(2) KHC 818) it was argued that

mere possession is not sufficient and there should

be evidence that possession was with the knowledge

that they are counterfeit or fake notes and also

that they were used as genuine and in the absence

of any material to establish these ingredients

Sessions Judge was not justified in proceeding

further without discharging the petitioner.

Learned counsel also relied on the decisions in

Umashanker v. State of Chhattisgarh (2001(3) KLT

CRRP 3264/2008 3

681) and in Alexander v. C.B.I (2006(2) KLT 240).

4. Learned Public Prosecutor relying on the

statement recorded under section 161 which is

available before the learned Sessions Judge

submitted that if the materials made available

before the learned Sessions Judge stand unrebutted

it cannot be said that there is no material

connecting the accused with the offence and

therefore it is not a case for discharge as

canvassed by the learned senior counsel.

5. Section 227 of Code of Criminal Procedure

provides for discharge of an accused on

consideration of the record of the case and the

documents submitted therewith after hearing the

submissions of the accused and the prosecution if

the Judge considers that there is no sufficient

ground for proceeding against the accused. At that

stage what is to be looked into is only whether

there is any material which connects the accused

with the offence alleged. As rightly pointed out

by the learned Public Prosecutor if the materials

CRRP 3264/2008 4

produced by the prosecution and are available

before the Sessions Judge stand unrebutted, it

cannot be said that there is no material connecting

the accused with the offences alleged. In such

circumstances, learned Sessions Judge was justified

in not discharging the accused under section 227 of

Code of Criminal Procedure.

Criminal Revision Petition is dismissed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006