High Court Kerala High Court

P.A.Mohammed Shaheer vs State Of Kerala on 5 July, 2007

Kerala High Court
P.A.Mohammed Shaheer vs State Of Kerala on 5 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2156 of 2007()


1. P.A.MOHAMMED SHAHEER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SOORAJ.R.,S/O.M.K.RAJU,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :05/07/2007

 O R D E R
                                  R. BASANT, J.

                         - - - - - - - - - - - - - - - - - - - - - -

                         Crl.M.C.No.  2156 of   2007

                         - - - - - - - - - - - - - - - - - - - - - -

                    Dated this the  5th   day of   July, 2007


                                      O R D E R

The petitioner is the first accused in a prosecution under

Section 420 I.P.C. The crux of the allegations against him is that he

sold an item of property to the defacto complainant fraudulently

suppressing the encumbrance on that property which he had created

by pledging the same to the K.F.C. The defacto complainant filed a

private complaint. The same was referred to the police. After

investigation, final report has been filed. Cognizance has been taken

by the learned Magistrate. It is at that stage that the petitioner has

come to this Court with the present prayer for quashing of

proceedings.

2. The final report has not been produced. I must alertly

remind myself of the nature, quality and contours of jurisdiction

which I am called upon to invoke and exercise. That is an extra

ordinary inherent jurisdiction available under Section 482 Cr.P.C.

Such jurisdiction is to be invoked only sparingly and in exceptional

cases, that too, only in aid of justice. The mere fact that the accused

person may be entitled for discharge at a later stage of the trial is no

Crl.M.C.No. 2156 of 2007

2

reason for this court to invoke the powers under Section 482 Cr.P.C. The

final report having not been filed before this Court, it is not possible to

venture an opinion on the acceptability of the final report. Suffice it to say

that it is for the petitioner to appear before the learned Magistrate and raise

appropriate contentions for discharge at the stage of S.239/240 Cr.P.C. The

petitioner makes a further submission that the dispute with the defacto

complainant has been settled also. The offence alleged is compoundable, it

is submitted. If that be so, it is for the petitioner to appear before the

learned Magistrate and either report composition or claim discharge at the

stage of S.239 Cr.P.C. At any rate, I am not satisfied that the powers under

Section 482 Cr.P.C. can or need be invoked in this case. The learned

Magistrate shall pass appropriate orders.

3. This Crl.M.C. is accordingly dismissed with the above

observations.

(R. BASANT)

Judge

tm