High Court Kerala High Court

Jamsheer K.T. vs State Of Kerala on 8 February, 2010

Kerala High Court
Jamsheer K.T. vs State Of Kerala on 8 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 307 of 2010()


1. JAMSHEER K.T., S/O.RAYIN KUTTY
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :08/02/2010

 O R D E R

P.BHAVADASAN, J.

————————————-
Cr. MC No.307 of 2010

————————————-
Dated 8th February 2010

Order

This is a petition filed under S.482 of the Code

of Criminal Procedure, seeking to have all further

proceedings in Crime No.698/09 of Manjeri Police Station,

as against the petitioner, quashed.

2. In the incident, which occurred on 23.10.2009

at about 8 pm, Rajan, the defacto complainant made a

complaint before the Manjeri Police Station, accusing

certain persons of having caused hurt to him and by calling

him by his caste name. Crime No.698/09 of Manjeri Police

Station was therefore, registered for the offences

punishable under Ss.323, 324 and 326 r/w S.34 IPC and

S.3(1)(x) of the Scheduled Castes and the Scheduled

Tribes (Prevention of Atrocities Act, 1989). The

complainant stated that he was attacked while he was on

his way home.

CRMC 307/10 2

3. In this petition, the petitioner focuses the

attention of this Court on the offence under S.3(1)(x) of the

Scheduled Castes and the Scheduled Tribes (Prevention of

Atrocities Act, 1989). It is pointed out that the allegation

contained in the F.I.R. do not reveal an offence under the

said provision as it could not be said that the incident

occurred in public view. In support of his contention, he

relied on the decision in Gorige Pentaiah v. State of

Andhra Pradesh (2008(12) SCC 531).

4. It has to be noticed that the case is at its very

infant stage. The complainant has made some statements

in the complaint, which according to him, were sufficient for

the purpose. Whether they make out any offence, is a

matter to be found by the Investigating Agency and Court

F.I.R. is only the narration of facts and it cannot be said

that it must contain all the ingredients and details. The

investigation is yet to go on. On facts, the decision relied

on by the learned counsel for the petitioner may not be

CRMC 307/10 3

applicable. During the investigation, it may be found that

the offence under S.3(1)(x) of the Scheduled Castes and

the Scheduled Tribes (Prevention of Atrocities Act, 1989) is

not made out. It is too early to adjudicate on this issue now.

Reserving the liberty of the petitioner to assail the final

report in case he is aggrieved by the same, this petition is

disposed of.





                                  P.BHAVADASAN, JUDGE



sta

CRMC 307/10    4