High Court Kerala High Court

Michel Raj vs State Of Kerala on 1 February, 2010

Kerala High Court
Michel Raj vs State Of Kerala on 1 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2680 of 2009()


1. MICHEL RAJ,
                      ...  Petitioner
2. LUCKOS,
3. SUSHEELA XAVIOR,
4. XAVIOUR,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. MABEL,DAUGHTER OF REETHA,

                For Petitioner  :SRI.S.M.PREM

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :01/02/2010

 O R D E R
                             P.BHAVADASAN, J.
                             ---------------------------
                        Crl.M.C No.2680 OF 2009
                          --------------------------------
               Dated this the 1st day of February 2010
                -----------------------------------------------------

                                     ORDER

This is a petition filed under Section 482 Cr.P.C

seeking to have Annexure 1 and 2 and all further proceedings in

C.C No.155/2007 pending before the Judicial First Class Magistrate

Court-III, Neyyattinkara quashed.

2. Petitioners are arrayed as accused in C.C 155/2007

of the Judicial First Class Magistrate Court-III, Neyyattinkara

alleging offences punishable under section 498A r/w 34 IPC.

3. The 1st petitioner is the husband of the 2nd

respondent and the 2nd petitioner is the father of the 1st petitioner.

3rd petitioner is the sister and 4th petitioner is her husband.

4. Marriage between the 1st petitioner and 2nd

respondent was solemnized on 29/01/2001 at St.Theresa Avila

Church as per Christian religious rites. After marriage the 1st

petitioner got a job and he went abroad. It is stated that after

eight months of delivery, the 2nd respondent went to her parents

house and thereafter she did not return to the matrimonial house.


2nd respondent refused to live with 1st petitioner.                   There are

Crl.M.C No.2680 OF 2009            Page numbers


several litigations between the parties. 1st petitioner would say

that the complaint is made without any basis. It is also pointed

out that complaint is filed after a long time of the alleged incident

and therefore, the proceedings are nothing but waste of time of

the court.

5. On going through the complaint and records it is

seen that the incidents stated happened between 2001 and 2003.

It is seen that the allegations against petitioners 2, 3 and 4 are

vague in nature. There is nothing to show that the 1st petitioner

misappropriated 2nd respondent’s ornaments and money and

utilized it for the purpose of petitioners 2 and 3.

6. Therefore, this petition is allowed so far as

petitioners 2, 3 and 4 are concerned. Proceedings in C.C

No.155/2007 pending before Judicial First Class Magistrate Court-

III, Neyyattinkara and all further proceedings against them shall

stand quashed.

Sd/-

P.BHAVADASAN,
JUDGE
//TRUE COPY//

P.A TO JUDGE

vdv