High Court Kerala High Court

Vijayan vs James K.John on 26 October, 2010

Kerala High Court
Vijayan vs James K.John on 26 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4019 of 2010()


1. VIJAYAN, S/O.RAGHAVAN,
                      ...  Petitioner

                        Vs



1. JAMES K.JOHN, S/O.JOHN,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.C.K.SAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :26/10/2010

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

           ---------------------------------------------
           CRL.M.C.NO.4019 OF 2010
           ---------------------------------------------
           Dated         26th October, 2010


                          O R D E R

De facto complainant in

C.C.968/2003 on the file of Judicial First

Class Magistrate’s Court, Adoor filed this

petition under Section 482 of Code of

Criminal Procedure to quash Annexure-C

order of Sessions Judge, Pathanamthitta in

Crl.R.P.134/2009 whereunder Annexure-B

order passed by Judicial First Class

Magistrate, Adoor in C.C.968/2003

acquitting the first respondent/accused was

not interfered with by learned Sessions

Judge. Case of the petitioner is that

revisional Court did not properly consider

the absence of fair trial and on the

materials, learned Sessions Judge should

Crmc 4019/10
2

have set aside the order of acquittal.

            2. Prosecution   case   is   that    on

3/12/2002 at about 6 p.m          first respondent

trespassed      into  Samaniya  Hospital  and  Poly

Clinic      run  by  the  petitioner  at  Ezhakulam

Panchayat      and  destroyed  equipments  in   the

hospital and caused a loss of Rs.1,50,000/- and

thereby committed the offences under Sections

447 and 427 of Indian Penal Code. Annexure-B

judgment of the learned Magistrate shows that

only the petitioner and one eye witness were

examined as PWs.1 and 2. Eye witness turned

hostile and petitioner alone supported the

case. Learned Magistrate found that the

petitioner had obtained the building belonging

to the second respondent on rent and it is his

case that first respondent, obtained the key

under the guise of carrying out repair and

Crmc 4019/10
3

locked the room with another lock and took away

articles after committing trespass. Learned

Magistrate based on Exts.D1 and D2 judgment and

decree of the civil suit found that the first

respondent has instituted the suit seeking a

decree for permanent prohibitory injunction in

respect of the property against the petitioner

and decree was granted against the petitioner

and counter claim filed by the petitioner was

also dismissed. It is in the light of the

evidence learned Magistrate acquitted the

first respondent/accused. Learned Sessions

Judge found that there was no illegality or

irregularity committed by the learned

Magistrate and in spite of coercive steps,

presence of the other witnesses could not be

procured. In such circumstances, revision was

dismissed.

Crmc 4019/10
4

3. On going through Annexures-B and C

orders, I find no reason to interfere with the

order of acquittal.

Petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.