IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3733 of 2008()
1. KOLANKADA VEETTIL KUNHIRAMAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
2. KILIYARA MURIKANCHERI BALAN NAIR,
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent :SRI.C.MURALIKRISHNAN (PAYYANUR)
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :01/01/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
Crl.R.P. NO.3733 OF 2008
===========================
Dated this the 1st day of January,2009
ORDER
Revision petitioner is the complainant in CMP
No.4124/2006 on the file of Judicial First Class
Magistrate, Payyannur. Learned Magistrate
dismissed the complaint under section 203 of the
Code of Criminal Procedure. The order is
challenged in this revision petition filed under
section 397 and 401 of the Code of Criminal
Procedure.
2. Learned counsel appearing for the revision
petitioner was heard.
3. The argument of the learned counsel is that
learned Magistrate was not justified in dismissing
the complaint and if the opinion of an expert was
obtained it would have proved that the signature in
the disputed records is not that of the revision
petitioner and therefore dismissal of the
complaint is illegal.
CRRP 3733/2008 2
4. On hearing the learned counsel and going
through the impunged order, I find no reason to
interfere with the order dismissing the complaint
under section 203 of the Code of Criminal
Procedure. As canvassed by the revision petitioner,
even if it is proved that the signature in the
records available with the Civil Supplies
Department is not that of the revision petitioner,
it will not show that accused committed the
offence. Unless there is material to prove that
the signature in the records is that of the accused
by merely showing that the signature is not that of
the revision petitioner, case against the accused
will not lie. It is for that valid ground
learned Magistrate dismissed the complaint under
section 203 of the Code of Criminal Procedure. The
order is perfectly legal. Revision is dismissed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006