High Court Kerala High Court

Tomin.J.Thachankary I.P.S vs N.Prakashan on 3 November, 2008

Kerala High Court
Tomin.J.Thachankary I.P.S vs N.Prakashan on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3137 of 2008()


1. TOMIN.J.THACHANKARY I.P.S.
                      ...  Petitioner

                        Vs



1. N.PRAKASHAN, PUTHENVALAPPIL
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE PUBLIC

                For Petitioner  :SRI.B.RAMAN PILLAI

                For Respondent  :SRI.T.G.RAJENDRAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/11/2008

 O R D E R
                M. SASIDHARAN NAMBIAR, J.
                  ------------------------------------------
                   CRL.R.P. NO. 3137 OF 2008
                  ------------------------------------------
            Dated this the 3rd day of November, 2008

                              O R D E R

Revision petitioner is the first accused in C.C.245 of 1996

on the file of Chief Judicial Magistrate, Alappuzha. Revision

petition is filed challenging Annexure-C order passed by the

Chief Judicial Magistrate rejecting his plea for discharge for

want of sanction under section 197(1) of Code of Criminal

Procedure and deciding to frame charge for the offence under

section 325, 330, 357, 107 and 120B read with section 34 of

Indian Penal Code. Originally the revision petitioner contended

before learned Magistrate that the prosecution will not lie

without sanction under section 197 (1) of Cr.P.C. Learned

Magistrate allowed Crl.M.P.243 of 1997 filed by the petitioner

and held that prosecution will not lie against the petitioner

without sanction. First respondent/complainant approached

Sessions Court, Alappuzha in Crl. Revision Petition 53 of 1997

challenging that order. Learned Sessions Judge on the materials

found that no sanction under section 197(1) of Cr.P.C. is

necessary to prosecute the petitioner or to take cognizance

against him. The view upheld by the learned Magistrate based

CRRP 3137/08 2

on section 64(3) of Kerala Police Act was also set aside.

Revision petition was allowed and the order of discharge was set

aside. Magistrate was directed to proceed with the case against

the petitioner. Petitioner challenged that order before this

Court in Crl. R.P. 1443 of 2004. But that revision petition was

not prosecuted and was allowed to be withdrawn on the request

of the petitioner to raise all his contentions before the trial

Court. Petitioner thereafter raised the plea based on want of

sanction under section 197(1) of Cr.P.C. before the learned

Magistrate at the stage of hearing under section 239

contending that he cannot be prosecuted without sanction as

provided under section 197(1) of Cr.P.C. Learned Magistrate as

per order dated 26.8.2008 rejected that plea and posted the case

for framing charge for the offences under sections 325, 343,

330, 357, 109 and 120B read with section 34 of IPC. The order

is challenged in this revision.

2. Learned counsel appearing for revision petitioner and

learned counsel appearing for first respondent were heard.

3. The learned counsel argued that in view of the

permission granted by this Court as per order in Crl.R.P. 1443 of

2004 petitioner is entitled to raise the defence that he cannot be

prosecuted without sanction under section 197(1) of Cr.P.C.

CRRP 3137/08 3

before the Magistrate and the order of the learned Sessions

Judge in Crl.R.P. 53 of 1997 will not prevent petitioner from

raising the defence. It is argued that the facts of the case would

reveal that petitioner was discharging his official duty and hence

sanction as provided under section 197(1) is mandatory.

Learned counsel appearing for first respondent pointed out that

even though the question of sanction under section 197(1) of

Cr.P.C. could be raised by an accused at any stage of the trial,

there is no material before the learned Magistrate to uphold the

plea as after the finding of the learned Sessions Judge, only

complainant was examined and learned Magistrate found that

the charge is to be framed. It is argued that petitioner if at all is

entitled to raise the plea after recording the evidence

substantiating the plea and not at this stage and if on the

evidence it is shown that petitioner was discharging his official

duty, it could be raised at that stage. There is force in the

submission.

4. When the learned Magistrate took cognizance of the

offence petitioner contended that sanction under section 197 (1)

of Cr.P.C. is a must before taking cognizance and for

prosecuting the petitioner. Though learned Magistrate upheld

that contention, learned Sessions Judge in Crl.R.P. 53 of 1997

CRRP 3137/08 4

reversed that order and held that sanction is not necessary.

Though petitioner challenged that order before this Court, the

revision was dismissed as withdrawn. True, petitioner was

permitted to raise all the defence before learned Magistrate.

But it does not mean that petitioner is entitled to raise plea at

this stage before relevant facts are brought out. Though the

first order was passed immediately after taking cognizance,

thereafter only complainant was examined and he was not even

allowed to be cross-examined. In such circumstances there is no

material to enable petitioner to raise the plea as learned

Magistrate cannot go into that question, in view of the finding of

learned Sessions Judge in Crl.R.P.53 of 1997 in the absence of

additional materials. If on subsequent evidence being let in,

petitioner could substantiate his plea that he is entitled to the

protection under section 197(1) of Code of Criminal Procedure,

petitioner is entitled to move an application at that stage or is

entitled to raise the plea after recording evidence.

Revision is disposed accordingly.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-