High Court Kerala High Court

Libin Abraham vs The State Of Kerala on 20 September, 2010

Kerala High Court
Libin Abraham vs The State Of Kerala on 20 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26278 of 2010(Q)


1. LIBIN ABRAHAM, ATTUVAYIL HOUSE,
                      ...  Petitioner

                        Vs



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

2. THE SECRETARY KERALA STATE ELECTRICITY

3. THE ASSISTANT ENGINEER,

4. V.T.ANTHRAYOSE, VADAKKEDATH HOUSE,

                For Petitioner  :SRI.MATHEW PHILIP EDAPPALLIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/09/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
             W.P.C.NO.26278 OF 2010
           ---------------------------------------------
           Dated 20th          September, 2010


                         JUDGMENT

Petitioner, the second accused in

C.C.193/2008 on the file of Judicial First

Class Magistrate’s Court-II, Kottayam filed

this petition under Article 227 of

Constitution of India for a writ of

certiorari to quash C.C.193/2008 and

C.C.222/2008 and permit the petitioner to

deposit Rs.12,150/- being the loss suffered

by the K.S.E.B or in the alternative to

direct the learned Magistrate to accept

the deposit of Rs.12,150/0 from the

petitioner and to take steps in accordance

with the compromise or to direct the second

respondent to accept the loss quantified

at Rs.12,150/-, evidenced by Ext.P8 and

Wpc 26278/10
2

allow the learned Magistrate to take further

steps. C.C.193/2008 was taken cognizance for

the offences under Sections 451, 332, 341 and

506(i) read with Section 34 of Indian Penal

Code and Section 3(2)(a) of P.D.P.P Act, 1984

on Ext.P1 final report. C.C.222/2008 was taken

cognizance against fourth respondent in Ext.P3

final report, for the offence under Section 324

of Indian Penal Code. Ext.P1 final report shows

that prosecution case is that on 4/3/2008 at

about 3 p.m due to previous enmity of the

three accused against fourth respondent, they

in furtherance of their common intention

trespassed into K.S.E.B office and threatened

fourth respondent and caused hurt and

obstructed fourth respondent from discharging

his duty as Assistant Engineer and also

damaged the furniture and records of K.S.E.B

Wpc 26278/10
3

office and thereby committed the offences under

Sections 451, 332, 341 and 506(i) read with

Section 34 of Indian Penal Code and Section 3

(2)(a) of P.D.P.P.Act. On the materials

furnished, cognizance taken in C.C.193/2008

cannot be quashed as sought for. So also there

cannot be a direction to the learned

Magistrate to accept the damages and to settle

the dispute.

2. Learned counsel appearing for the

petitioner then submitted that by Ext.P8

Assistant Executive Engineer, Manarcad sought

directions of second respondent, Secretary of

K.S.E.B intimating the willingness of the

petitioner to pay damages of Rs.12,150/-

sustained by K.S.E.B and no order has been

passed in Ext.P8 and a direction be issued to

pass orders in Ext.P8. Learned counsel

Wpc 26278/10
4

appearing for the second respondent submitted

that Ext.P8 was received by the second

respondent.

In such circumstances, writ petition is

disposed directing the second respondent to

pass appropriate order in Ext.P8 expeditiously,

at any rate, within three weeks from the date

of receipt of copy of this judgment.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.