High Court Kerala High Court

Velayudhan vs Shyamala Sathiyan on 3 June, 2009

Kerala High Court
Velayudhan vs Shyamala Sathiyan on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3146 of 2005()


1. VELAYUDHAN, S/O.RARICHAN,
                      ...  Petitioner
2. GIRISH, S/O.APPU,

                        Vs



1. SHYAMALA SATHIYAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :SRI.JESWIN P.VARGHESE

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :03/06/2009

 O R D E R
                            C.T. RAVIKUMAR, J.
                     --------------------------------------------
                       CRL. M..C. NO. 3146 OF 2005
                     --------------------------------------------

                     Dated this the 3rd day of June, 2009


                                  ORDER

1. Petitioners are accused in C.C No. 97/2005 on the files of the

Chief Judicial Magistrate, Kozhikode. Its genesis is from Annexure-A

complaint filed by the 1st respondent, alleging commission of offences

punishable under Section 344, 346, 347 read with 34 of the Indian Penal

Code, by the petitioners. As per Annexure-A complaint, the husband of the

1st respondent/ defacto complainant is under illegal confinement of the

petitioners and according to her, her husband was last seen along with them

and thenceforth, she is in the dark on his whereabouts. It is stated therein

that he is so missing from 9.2.2004 onwards. The learned Magistrate took

cognizance on Annexure-A complaint and issued summons to the

petitioners. The petitioner have filed the above Cr.M.C seeking to quash

the entire proceedings before the Chief Judicial Magistrate Court,

Kozhikode in C.C No.97/2005.

2. The case of the 1st respondent as could be seen from Annexure-

A, is that the accused persons in furtherance of their common intension

Crl.M.CNo.3146 of 2005 2

wrongfully confined her husband with a view to extort his property. Per

contra the counsel for the petitioners brought to my attention to certain

relevant and material facts which would belie the entire allegations and

would throw light to the absolute absence of ingredients to constitute the

offenses alleged against them. Earlier the 1st respondent had filed a

complaint as C.M.P No.707/04 with the same set of allegations before the

Judicial First Class Magistrate Court-III, Kozhikode seeking to issue a

general search warrant. However, the learned Magistrate dismissed the

same as on 6.3.2004. Though, initially, a crime was registered as Crime

No.78/2004, again with the same set of allegations at Alathur Police station,

the police have referred the matter “as further action dropped”because the

husband of the 1st respondent, Mr. Sathiyan, the man alleged to be missing,

appeared in the police station and gave statement to the contrary. He had

specifically stated that he was an absolutely free man and not under any

sort of confinement. Against the said order of the learned Magistrate in

Crl.M.C No.707/04, the 1st respondent had filed Crl.R.P 24/04 before the

Sessions Court, Kozhikode. The court summoned the case diary in Crime

No.78/04 and perused the entire diary as is evident from the Annexure-F

order dated 28.7.04 in Crl.R.P No.24/04. In this context paragraph 7 of

Annexure-F is worthy to be extracted and the same reads as hereunder:-

Crl.M.CNo.3146 of 2005 3

I have also perused the other documents produced
in this case: wherein it is seen that Sathiyan had
approached the Hon’ble High Court of Ketrala for
police protection from the harassment of the wife
and her family members. It is also seen that the
petition before the Matrimonial Court is also filed
and another application is filed before the court of
the J.F.C.M, Koyilandy as well against the husband.
So, it is very clear from the documents available in
this case that the husband and wife are fighting
each other and the husband before the S.I of Police
had made a statement to the effect that he is not
under illegal custody of anybody. For an action u/s
97 Cr.P.C what is required is that if any District
Magistrate, Sub Divisional Magistrate or a
Magistrate of the First Class has reason to believe
that any person is confined under such
circumstance, that confinement amounts to an
offence, then he may issue a search warrant. So,
there must be materials to show that there is reason
to believe that a person is confined and that it
amounts to an offence. Here, from the materials
available, it has come out that the husband of the
revision-petitioner is not at all confined and he had
stated before the police regarding the same and
further he had moved an application before the
Hon’ble High Court for police protection from the
wife and the members of the family of the wife.
When that is the circumstance, I think the learned
Magistrate has correctly appreciated and analysed
the facts and dismissed the application u/s 97
Cr.P.C. It does not suffer from any infirmity at all.
Therefore the revision is devoid of any merit and
the same is only to be dismissed and I do so.

3. Another most important aspect is that the person alleged to be

missing illegally confined, himself had approached this court by filing

W.P.C No.6144/04 with a prayer for police protection. In fact the said

Crl.M.CNo.3146 of 2005 4

petition was filed against his brother- in- laws who are the brothers of the

1st respondent. The very fact that the person alleged to be missing himself

had approached this court during the relevant time by filing a writ petition

itself is sufficient to sustain the contentions of the petitioners. That apart,

the 1st respondent herself filed an affidavit in C.C No.871/04 before the

Judicial Magistrate Court, Koyilandy on 30.11.04 and the same would also

take me to the conclusion that Annexure-A is a complaint undeserving

prosecution on its basis. A copy of the same has been produced in this

Crl.M.C as Annexure-G. A bare perusal of Annexure-G would reveal that

the 1st respondent is fully aware of the whereabouts of her husband and

according to her he is abroad. It would also reveal that she is absolutely

astute to the apsect that he is a free man and he is employed there. Under

the circumstances exapatiated above no person could believe that the 1st

respondent is absolutely unaware of the whereabouts of her husband. Infact

there are pending disputes between them including matrimonial cases. The

petitioner herself admits that one of the petitioners herein is none other than

the nephew of her husband and the other was a helper of her husband. In

the circumstances it can only be said that Annexure-A complaint is filed

ulterior motives and also with a mala fide intension.

4. The court cannot be utilised for any oblique purpose and

CRL.M.CNo.3146 of 2005 5

therefore, in view of the above discussions I am of the view that the

criminal proceedings initiated by filing of Annexure-A complaint is an

abuse of process of the court. I have already found that regard to the

materials before me I am fully convinced that the ingredients of the offences

alleged against the petitioners are not satisfied in Annexure-A and that even

if the same is allowed to be proceeded with the chance of an ultimate

conviction is bleak. It would also result in wasting of the precious judicial

time. In these cirumstances, I think this is an eminently fit case to invoke the

inherent jurisdiction under Section 482 of the Code of Criminal Procedure.

5. Accordingly, the entire proceedings before the Chief Judicial

Magistrate, Kozhikode in C.C No.97/o5 based on Annexure-A complaint is

quashed and consequently, no proceedings shall be continued against the

petitioners in C.C No.97/05.

The criminal M.C is allowed as above.

(C.T. RAVIKUMAR, JUDGE)

spc