High Court Kerala High Court

P.C.Soman vs Sub Inspector Of Police on 9 January, 2007

Kerala High Court
P.C.Soman vs Sub Inspector Of Police on 9 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2541 of 2006()


1. P.C.SOMAN S/O.SANKUNNY AGED 52 YEARS,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA,

3. REGIONAL MANAGER,

4. THE MANAGING DIRECTOR,

                For Petitioner  :SRI.C.K.PAVITHRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :09/01/2007

 O R D E R
                                 R. BASANT, J.

                        - - - - - - - - - - - - - - - - - - - - - -

                         Crl.M.C.No.  2541  of   2006

                        - - - - - - - - - - - - - - - - - - - - - -

                 Dated this the 9th  day of   January, 2007


                                     O R D E R

The petitioner is the first accused in a prosecution under

Section 409 I.P.C. The case has been pending before the learned

Magistrate as C.C.No. 284 of 2000. Charges were framed long back.

The case has not been taken up for trial. The petitioner has come to

this Court with a prayer that powers under Section 482 Cr.P.C. may

be invoked to quash the proceedings.

2. What is the reason? According to the petitioner, pendency

of this case is affecting his prospects for promotions in employment.

Further, he submits that Annex. III letter has been written by the Asst.

Manager of the Taluk Depot, Ottapalam informing him that the over

writings and re-writings in the stock register, which is relevant to the

charge leveled against the petitioner, were not intentional and

occurred due to a clerical error. They were not purposeful or willful,

it is stated in Annex. III. According to the petitioner, he received a

letter form the Additional General Manager of the Kerala State

Civil Supplies Corporation, a copy of which is produced as

Crl.M.C.No. 2541 of 2006 2

Annex.IV, in which it is stated that the complaint cannot be withdrawn as

the offence is non-compoundable. Relying on Annexs. III and IV, the

contention is raised that the proceedings are liable to be quashed.

3. I have been taken through Annexs. III and IV They do not

specifically refer to the allegations raised in the F.I. statement or in the final

report. Charges have already been framed also. The vague and general

statements available in Annexs. III and IV, are, according to me, certainly

not sufficient to justify the invocation of the extra ordinary jurisdiction

under Section 482 Cr.P.C. and quash the proceedings against the petitioner.

In these circumstances this Crl.M.C. cannot be allowed. However, I am

shocked to note that the proceedings initiated as early as in 2000 has not

come to an end so far. I am satisfied that a direction can be issued to the

learned Magistrate to dispose of C.C. 284 of 2000 as expeditiously as

possible, at any rate, within a period of three months from the date on which

a copy of this order is placed before the learned Magistrate. Compliance

shall be reported to this Court.

Crl.M.C.No. 2541 of 2006 3

4. With the above observations, this Crl.M.C. is dismissed.

5. Hand over copy of the order to the learned counsel for the

petitioner forthwith.

(R. BASANT)

Judge

tm