High Court Kerala High Court

Joy George vs Justic Thomas on 31 March, 2009

Kerala High Court
Joy George vs Justic Thomas on 31 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1828 of 2005()


1. JOY GEORGE, S/O.GEORGE,
                      ...  Petitioner

                        Vs



1. JUSTIC THOMAS, S/O.THOMAS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.M.J.THOMAS

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

 Dated :31/03/2009

 O R D E R
                        M.C.HARI RANI, J.
        -----------------------------------------------------
                 CRL.M.C.No.1828 OF 2005
      -----------------------------------------------------
      DATED THIS THE 31st DAY OF MARCH, 2009

                             O R D E R

The petitioner herein is the first accused in Crime

No.341/2004 of Erattupetta Police Station alleging offence under

Section 420 read with Section 34 of IPC. The prayer in this

petition filed under Section 482 of Cr.P.C. is to quash Annexures

A, B and C. Annexure-A is the private complaint filed by the first

respondent herein against the petitioner and two other accused

alleging offence under Section 420 read with Section 34 of IPC.

Annexure-B is the copy of the FIR in that case. Annexure-C is

the copy of the final report filed by the police after investigation

of the case. Pending this petition, the case was taken cognizance

by the learned Magistrate and is pending before the Court of

J.F.C.M., Erattupeta as C.C.No.85/05. The further proceedings in

that case stand stayed by this Court.

2. Heard the learned counsel appearing for the petitioner

and for first respondent. Heard the learned Public Prosecutor

also.

CRL.M.C.No.1828/05 -2-

3. It is submitted by the learned counsel appearing for the

petitioner that there are no sufficient averments in Annexure A

complaint to attract the offence under Section 420 of IPC as against

the petitioner. It is also submitted by the learned counsel that the

transaction between the petitioner and the first respondent is purely

civil in nature and the petitioner has filed a civil suit before the

Munsiff’s Court, Erattupetta for declaration of his title to the property

in question and for a decree for permanent prohibitory injunction,

restraining the first respondent herein from trespassing into the

property. It is also submitted by the learned counsel that the said suit,

O.S.No.43/03 of the Munsiff’s Court, Erattupetta was decreed in favour

of the petitioner herein. Subsequently, the first respondent/defendant

in the suit preferred appeal, A.S.No.72/04 before Sub Court, Pala,

which was re-numbered as A.S.No.254/07 before the District Court,

Kottayam and the same was dismissed for default by the learned

District Judge, Kottayam as per judgment dated 25.10.2007.

4. The argument advanced by the learned counsel for the

petitioner regarding the pendency of the civil suit and the appeal are

not disputed by the learned counsel for the first respondent. It is

submitted by the learned counsel for the first respondent that a

CRL.M.C.No.1828/05 -3-

petition is filed before the District Court, Kottayam to restore the

appeal, which is pending.

5. Considering the facts in dispute and the circumstances of

the case, I find that the disputed facts can be decided by the learned

Magistrate after considering the evidence to be adduced on the

prosecution side and also on the side of the defence, if any. It is the

duty of the trial court and this Court cannot enter into any finding on

those aspects. The power under Section 482 of Cr.P.C. can be

exercised only sparingly and with caution. In these circumstances, I

find no ground to quash Annexures A, B and C and this petition is liable

to be dismissed.

In the result, the Crl.M.C. is dismissed. Both parties can raise

their contentions before the J.F.C.M’s. Court, Erattupetta.

M.C.HARI RANI, JUDGE.

dsn