High Court Kerala High Court

Muraleedharan vs The State Of Kerala on 18 September, 2007

Kerala High Court
Muraleedharan vs The State Of Kerala on 18 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2904 of 2007()


1. MURALEEDHARAN, S/O MADHAVAPANICKER,
                      ...  Petitioner

                        Vs



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

2. JAYACHANDRA BABU @ J.C.BABU,

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :18/09/2007

 O R D E R
                               R.BASANT, J
                        ------------------------------------
                      Crl.M.C.No.2904 of 2007
                       -------------------------------------
             Dated this the 18th day of September, 2007

                                  O R D E R

The petitioner is the 1st accused in a prosecution for the offence

punishable under Section 420 r/w 34 I.P.C. Cognizance has been

taken on the basis of a final report submitted in 2004 and the case had

been registered as C.C.No.340 of 2004 before the Judicial Magistrate

of the First Class-II, Thiruvananthapuram. The petitioner, in 2007,

has come before this Court with a prayer that cognizance taken is bad

and may be quashed.

2. Why is the petitioner coming before this Court in 2007 in

respect of a matter, cognizance in which has been taken in 2004 ? No

satisfactory reasons are shown. The learned counsel for the petitioner

submits that the petitioner has already entered appearance, but

charges have not been framed yet.

3. I have perused the records. I am of the opinion that the

petitioner must raise his plea for discharge under Section 239/240

Cr.P.C before the learned Magistrate as it is submitted that charges

have not so far been framed. Needless to say that the learned

Magistrate must consider the petitioner’s plea for discharge at the

stage of Section 239/240 Cr.P.C.

Crl.M.C.No.2904 of 2007 2

4. Premature termination of proceedings can be claimed as

per the Code at the stage of Section 239/240 Cr.P.C. In every case

where such premature termination is possible, it is not necessary for

this Court to invoke its extraordinary inherent jurisdiction under

Section 482 Cr.P.C. No reasons are shown to exist to invoke the

powers under Section 482 Cr.P.C in favour of the petitioner, who has

not admittedly claimed discharge so far before the court below.

5. In the result, this Crl.M.C is dismissed but with the specific

observation that if charges have not already been framed, it shall be

open to the petitioner to stake his claim for discharge under Section

239/240 Cr.P.C.

(R.BASANT, JUDGE)
rtr/-

Crl.M.C.No.2904 of 2007 3