High Court Kerala High Court

Elikutty vs P.N.Sivan on 16 March, 2009

Kerala High Court
Elikutty vs P.N.Sivan on 16 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4881 of 2008()


1. ELIKUTTY, PULIKKATHOTTATHIL HOUSE
                      ...  Petitioner

                        Vs



1. P.N.SIVAN, S/O.NARAYANAN
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.LALJI P.THOMAS

                For Respondent  :SRI.T.G.RAJENDRAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :16/03/2009

 O R D E R
                      M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
         CRL.M.C. NOs. 4881/08 and 939 OF 2009
             = = = = = = = = = = = = = = =
        Dated this the 16th day of March, 2009.

                          O R D E R

Crl.M.C.4881/08 is filed with a prayer to quash the

proceedings pending before the Judicial First Class

Magistrate-II, Sulthan Bathery in C.C.323/08. It is one filed

u/s 499 IPC alleging that the first respondent in this petition

had uttered filthy words and thereby had brought the name

of the petitioner to disrepute. Crl.M.C.939/09 is filed by the

accused in C.C.323/08 against the defacto complainant

therein attributing allegations of offence u/s 294(b) and 509

IPC. This is on account of an alleged exchange of words that

had taken place on a particular date. Both these matters

require factual consideration for arriving at a proper decision

and the attraction of the offence would depend upon the

words spoken, intention behind and other ingredients

necessary to constitute offences under the sections alleged.

Therefore it is too early a stage for this Court to quash the

proceedings and therefore I decline to quash the proceedings

Crl.M.C. 4881/08 & 939/09
-:2:-

as prayed for. I direct the learned Magistrate to consider the

bail application if filed and release her on self bond and with

a direction to appear as and when necessary. Needless to

say the parties will have their right to move the Court for

exemption etc. as provided under the Criminal Procedure

Code and in the light of the decisions on the subject. So

reserving this right in favour of the petitioners, the Crl.M.Cs.

are closed.

M.N. KRISHNAN, JUDGE.

ul/-