High Court Kerala High Court

V.Muralidharan Nair vs Saju.M.Antony on 23 February, 2007

Kerala High Court
V.Muralidharan Nair vs Saju.M.Antony on 23 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 477 of 2007()


1. V.MURALIDHARAN NAIR,
                      ...  Petitioner

                        Vs



1. SAJU.M.ANTONY S/O.ANTONY,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :23/02/2007

 O R D E R
                                R.BASANT, J

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

                          Crl.M.C.No.477 of 2007

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

              Dated this the 23rd day of February  2007




                                  O R D E R

The petitioner is a Circle Inspector of Police. He faces

allegations interalia under Section 326 read with 34 I.P.C.

Cognizance has been taken on the basis of a private complaint

filed by the respondent/complainant. After cognizance was

taken, the petitioner came to this court with the grievance that

the cognizance taken offends the mandate of Section 197 Cr.P.C.

The petitioner’s plea for protection under Section 197 Cr.P.C

was earlier not considered by the learned Magistrate and the

revisional court but this court observed in the order dated

22/01/2004 in Crl.M.C.No.3148 of 2000 that the petitioner can

claim discharge under Section 245 Cr.P.C.

2. The petitioner, accordingly, raised a claim for

discharge under Section 245(2) Cr.P.C. The learned Magistrate

took up the matter for consideration and by the impugned order

(copy of which is produced as Annexure-IV) directed that the

said question – as to the requirement of sanction under Section

197 Cr.P.C shall be raised as a point and considered later at the

time of final argument.

Crl.M.C.No.477/07 2

2. The learned counsel for the petitioner submits that

the approach made by the learned Magistrate is absolutely

incorrect and runs counter to the law and also the specific

directions issued by this court in Annexure-II. I find merit in that

contention. Cognizance cannot be taken by a court if the

requirement of Section 197 Cr.P.C are not satisfied. The bar is

against taking cognizance and not against continuing with the

proceedings. The learned Magistrate, at the stage of taking

cognizance, is bound to consider whether sanction under Section

197 Cr.P.C is necessary or not. Cognizance is taken ex parte and

therefore, at that point of time, it is possible that the learned

Magistrate may not have applied his mind pointedly to that

question. But when the accused receives summons, he is

certainly entitled to contend that the ex parte cognizance taken

against him is bad for the reason that it offends Section 197

Cr.P.C. When that objection is raised, it is impermissible for the

court to relegate consideration of that question at any later

stage. If that were permitted, that would render sterile the

protection under Section 197 Cr.P.C which mandates the

cognizance cannot be taken except with the sanction of the

Crl.M.C.No.477/07 3

court. This position can be reiterated in Sankaran Moitra v.

Sadhna Das [AIR 2006 SC 1599]. I am, therefore, of the opinion

that Annexure-IV order is grossly incorrect. I am, in these

circumstances, of the opinion that it is not necessary to wait for

issue and return of notice to the respondent/complainant in the

matter.

3. This Criminal Miscellaneous Case is, in these

circumstances, allowed. The learned Magistrate is directed to

consider CMP.No.245 of 2006 wherein the claim for discharge

under Section 245(2) Cr.P.C has been raised on the ground that

the cognizance taken is bad for want of sanction under Section

197 Cr.P.C straight away on the basis of the materials presently

available in the proceedings.

Hand over copy of this order to the learned counsel for the

petitioner.

(R.BASANT, JUDGE)

jsr

Crl.M.C.No.477/07 4

Crl.M.C.No.477/07 5

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006