High Court Kerala High Court

Kaithavalappil Hareendran vs State Of Kerala on 25 August, 2009

Kerala High Court
Kaithavalappil Hareendran vs State Of Kerala on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2587 of 2009()


1. KAITHAVALAPPIL HAREENDRAN,
                      ...  Petitioner
2. SREELATHA P., NAMBRAN HOUSE,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.RAJESH NAMBIAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :25/08/2009

 O R D E R
                M.Sasidharan Nambiar, J.
               --------------------------
                 Crl.M.C.No.2587 of 2009
               --------------------------

                         ORDER

Petitioners are the accused in C.C.No.100/2007 on

the file of Judicial First Class Magistrate’s Court-I,

Kannur. Prosecution case is that they committed

offences under Sections 468, 472 and 420 read with

Section 34 of Indian Penal Code. This petition is filed

under Section 482 of Code of Criminal Procedure to

quash the cognizance taken by the Magistrate contending

that ingredients of the offences are not made out.

2. On hearing the learned counsel and learned

Public Prosecutor, I do not find any reason to exercise

the extraordinary inherent jurisdiction of this Court

under Section 482 of Code of Criminal Procedure to

quash the cognizance taken. Though petitioners had an

opportunity to seek an order of discharge under Section

239 of Code of Criminal Procedure, they did not claim

discharge and charge was framed. Petitioners are

entitled to raise all the contentions raised herein

before the learned Magistrate at the time of trial.

With that liberty, petition is dismissed.

25th August, 2009 (M.Sasidharan Nambiar, Judge)
tkv