High Court Kerala High Court

D.W.Satheesh vs Dr.Y.Raja Retnam on 6 June, 2008

Kerala High Court
D.W.Satheesh vs Dr.Y.Raja Retnam on 6 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 433 of 2004()


1. D.W.SATHEESH,
                      ...  Petitioner

                        Vs



1. DR.Y.RAJA RETNAM, S/O. YOHANNAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.V.N.ACHUTHA KURUP (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :06/06/2008

 O R D E R
                        M.C.HARI RANI,J.
        -----------------------------------------------------
                       CRL.M.C.No.433 OF 2004
           -----------------------------------------------------
           DATED THIS THE 6th DAY OF JUNE, 2008

                             O R D E R

This petition is filed under Section 482 of the Code of

Criminal Procedure by the petitioner with a prayer to quash

Annexure-D FIR lodged by the Sub Inspector of Police, Parassala

Police Station before the Judicial First Class Magistrate’s Court-II,

Neyyattinkara and all further proceedings taken pursuant thereto

as against the petitioner who was the second accused therein.

2. The petitioner has relied on Annexures A to D in

support of the allegations made against the respondents,

particularly against the first respondent in this petition. Annexure

A produced by the petitioner herein is the true copy of the

complaint filed by him as the complainant before the Judicial First

Class Magistrate’s Court-II, Kuzhithurai (Tamil Nadu) filed under

Section 138 of the Negotiable Instruments Act and Section 200

Cr.P.C. which is pending before that court as C.C.No.241/03.

Annexure B is the true copy of the complaint filed by the

petitioner herein before the Superintendent of Police (Rural),

CRL.M.C.No.433 OF 2004 -2-

Thiruvananthapuram District against the first respondent herein for

the alleged threat made by the counter petitioner and his men against

the petitioner with the prayer to take action against them and to save

the life of the petitioner herein. Annexure C is the true copy of the

complaint filed by the first respondent in this petition against his

daughter and the petitioner herein before the Judicial First Class

Magistrate’s Court-II, Neyyattinkara under Section 190(2) and 200 of

the Code of Criminal Procedure with a prayer to accept the complaint

and to refer the same to S.H.O., Parassala Police Station under

Section 156(3) of Cr.P.C. and to proceed accordingly. Annexure D is

the photocopy of the FIR lodged before the Judicial First Class

Magistrate’s Court-II, Neyyattinkara filed by the Sub Inspector of

Police, Parassala Police Station against the petitioner herein and

another for the offences under sections 379, 465, 468 and 471 read

with Section 34 of Indian Penal Code. The prayer in this petition is to

quash further proceedings and the investigation of the criminal case

lodged against the petitioner who was arrayed as 2nd accused in that

FIR which is pending investigation before the concerned police

station.

3. Heard the learned counsel appearing for the petitioner and

CRL.M.C.No.433 OF 2004 -3-

the first accused and also the learned Public Prosecutor appearing for

the 2nd respondent in this petition. It is argued by the learned

counsel appearing for the petitioner that the present complaint has

been filed by the first respondent herein after receipt of the notice in

the case proceeded against him under Section 138 of Negotiable

Instruments Act with the idea to take it as a defence in the

proceedings pending as C.C.No.241/03 before the Judicial First Class

Magistrate’s Court-II, Kuzhithurai. Subsequently, the first respondent

has filed a complaint before the Judicial First Class Magistrate’s Court-

II, Neyyattinkara alleging offences punishable under sections 379,

465, 468 and 471 read with Section 34 of Indian Penal Code against

his own daughter Anitha and the petitioner herein arrayed as accused

1 and 2 respectively. That complaint was forwarded by the learned

Magistrate under Section 156(3) of the Code of Criminal Procedure

and the FIR was lodged, marked as Annexure D. According to the

learned counsel for the petitioner, the first respondent in this petition

got the FIR registered against the petitioner herein without any bona

fide to create a defence in the case pending against him for the

offence under Section 138 of Negotiable Instruments Act before the

Judicial First Class Magistrate’s Court-II, Kuzhithura. Thus, according

CRL.M.C.No.433 OF 2004 -4-

to the learned counsel appearing for the petitioner, continuance of the

proceedings in Annexure D as against the petitioner is an abuse of

process of law which is liable to be quashed under Section 482 Cr.P.C.

It is submitted by the learned counsel appearing for the first

respondent herein that the prayer in this petition filed under Section

482 of Cr.P.C. will not come under the parameters of that section and

there is no abuse of process of law by proceeding investigation of the

FIR, Annexure D by the police authorities. In order to substantiate

that stand, the learned counsel for the first accused has relied on the

decision reported in State of Haryana v. v.Bhajanlal (AIR 1992

SC 604 ). The relevant portion reads as follows:

“62. The sum and substance of the above

deliberation results to a conclusion that the

investigation of an offence is the field exclusively

reserved for the police officers whose powers in that

field are unfettered so long as the power to

investigate into the cognizable offences legitimately

exercised in strict compliance with the provisions

falling under Chapter XII of the Code and the Courts

are not justified in obliterating the track of

investigation when the investigating agencies are

CRL.M.C.No.433 OF 2004 -5-

well within their legal bounds as aforementioned.

Indeed, a noticeable feature of the scheme under

Chapter XIV of the Code is that a Magistrate is kept

in the picture at all stages of the police investigation

but he is not authorised to interfere with the actual

investigation or to direct the police how that

investigation is to be conducted. But if a police

officer transgresses the circumscribed limits and

improperly and illegally exercises his investigatory

powers in breach of any statutory provisions causing

serious prejudice to the personal liberty and also

property of a citizen, then the Court on being

approached by the person aggrieved for the redress

of any grievance has to consider the nature and

extent of the breach and pass appropriate orders as

may be called for without leaving the citizens to the

mercy of police echelons, since human dignity is a

dear value of our Constitution. Needs no emphasis

that no one can demand absolute immunity even if

he is wrong and claim unquestionable right and

unlimited power exercisable upto unfathamable

cosmos. Any recognition of such power will be

CRL.M.C.No.433 OF 2004 -6-

tantamount to recognition of ‘Divine Power’ which

no authority on earth can enjoy.”

Considering the facts and circumstances of this case as also in the

light of the above said decision, I find that while considering a petition

filed under Section 482 of Cr.P.C., the documents relied on by the

parties in the proceedings against them cannot be looked into and

powers of investigation of the police authorities in respect of a

cognizable offence cannot be curtailed. The disputed facts raised by

both parties are yet to be investigated by the concerned police

authorities and to be decided by the Magistrate who are empowered

as per law to proceed as per the relevant provisions of Cr.P.C. There

is nothing inherently improbable to proceed against the FIR pending

investigation against the petitioner on the basis of the complaint filed

by the first respondent herein. Therefore, I find that there is no merit

in this petition and it is dismissed as devoid of any merit.

M.C.HARI RANI, JUDGE.

dsn