High Court Kerala High Court

P. Ashakumar vs State Of Kerala Represented on 20 July, 2010

Kerala High Court
P. Ashakumar vs State Of Kerala Represented on 20 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 237 of 2003()


1. P. ASHAKUMAR, MANAGER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.T.RAJESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/07/2010

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

              ```````````````````````````````````````````````````````
                        Crl. R.P. No. 237 of 2003
              ```````````````````````````````````````````````````````
                 Dated this the 20th day of July, 2010

                                 O R D E R

Petitioner, the complainant in Crl.M.P.No.9671/2001 on

the file of Judicial First Class Magistrate, Punalur, filed this petition

challenging the dismissal of the complaint under Section 203 of

the Code of Criminal Procedure. The case of the petitioner is that

the learned Magistrate did not consider the complaint in the proper

perspective and in such circumstances, the learned Magistrate

should not have dismissed the complaint.

2. The learned counsel appearing for the petitioner was

heard. The argument of the learned counsel is that the sworn

statement of the petitioner and CWs 2 and 3 established that on

24-06-2001, the accused voluntarily caused hurt to the petitioner,

his brother-in-law and the wife and in such circumstances, the

dismissal of the complaint is illegal. The case of the petitioner in

the complaint is that his brother-in-law had entered into an

agreement for sale of the land with its lawful owner in 1980 by

advancing Rs.1,20,000/- and subsequently, the accused, who are

trying their best to sabotage the sale agreement and in furtherance

Crl.R.P.No.237/2003
: 2 :

of that plot, threw stones at the petitioner, his brother-in-law and

wife on 24-06-2001 at about 3 p.m. and caused hurt and thereby

committed offences under Sections 324, 325, 326 and 506 read

with 34 of the Indian Penal Code. The learned Magistrate has

recorded the sworn statements of the petitioner, CW 2, a witness,

and CW 3, the brother-in-law. The medical certificates produced

by the petitioner were also perused. The medical certificate

produced by the petitioner shows that the petitioner sustained

multiple abrasions over left wrist, left fore arm and right foot and

was treated as an out patient. The treatment certificate relates to

CW 3 shows that he did not sustain any physical injury and the

only complaint was body ache. Similar is the case with the

treatment certificate in respect of the wife of CW 3. It shows that

she had only complaint of chest pain. The learned Magistrate

found that in respect of the incident which took place on the same

day, another crime has been registered against the petitioner and

his brother as Crime No.1185/2001 on the allegation that they

attacked accused 1 and 2. The learned Magistrate, on proper

appreciation of the sworn statements, found that admittedly, there

Crl.R.P.No.237/2003
: 3 :

was property dispute and the complaint is filed only to escape from

Crime No.1185/2001 registered against them. On going through

the sworn statements, I find no irregularity or illegality in

dismissing the complaint. There is no merit in the revision. It is

dismissed.

(M.SASIDHARAN NAMBIAR, JUDGE)
aks

Crl.R.P.No.237/2003
: 4 :

M.SASIDHARAN NAMBIAR, J.

““““““““““““““““““““““““
Crl. R.P. No. 237 of 2003
““““““““““““““““““““““““`

O R D E R

20th day of July, 2010