High Court Kerala High Court

Jaison Mathew vs State Of Kerala on 16 November, 2010

Kerala High Court
Jaison Mathew vs State Of Kerala on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4223 of 2010()


1. JAISON MATHEW, S/O.MATHEW, MAVEKUDY
                      ...  Petitioner
2. RANJITH, S/O.GOPI, SHASTA BHAVAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. PETER, S/O.MATHAN PAILY,

                For Petitioner  :SMT.S.KARTHIKA

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/11/2010

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
          --------------------------------------------------------
                     Crl.M.C No.4223 OF 2010
          ---------------------------------------------------------
         Dated this the 16th day of November, 2010.

                                O R D E R

Petitioners are accused three and four in C.C.No.73 of 2008

on the file of Judicial First Class Magistrate, Kothamangalam,

taken cognizance for the offence under section 420 r/w Section

34 of Indian Penal Code. Petition is filed under Section 482 of

Code of Criminal Procedure to quash the proceedings against the

petitioners contending that the FI statement does not disclose

any allegation against the petitioners and petitioners were

incorporated as accused only in 2007 and the materials produced

before the learned Magistrate do not establish the case alleged

against the petitioners and, therefore, it is to be quashed.

2. When questioned the learned counsel submitted that

charge has already been framed by the learned Magistrate and

the case is posted for recording evidence. Petitioners did not file

a petition before the learned Magistrate for discharge under

Sections 239 of code of Criminal procedure. They also did not

challenge the order framing charge.

On hearing the learned counsel, I do not find it proper for

this Court to appreciate the evidence and decide whether there is

Crl.M.C No.4223 OF 2010 2

any acceptable evidence against the petitioner as sought for. It is

for the learned Magistrate to consider. Petitioners are entitled to

raise all the contentions raised herein before the learned

Magistrate during trial. Petition is disposed.

M.SASIDHARAN NAMBIAR, JUDGE.

mns