High Court Kerala High Court

Sri.Viswanathan Nair vs State Of Kerala on 23 October, 2008

Kerala High Court
Sri.Viswanathan Nair vs State Of Kerala on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3995 of 2008()


1. SRI.VISWANATHAN NAIR,
                      ...  Petitioner
2. SRI. NANAPPAN, MANCHERIL VEEDU,
3. SRI. SAJITH KUMAR, NAMPIYIL PUTHEN
4. SRI. SANAL KUMAR, NAMPIYIL PUTHEN
5. SRI.GOPAKUMAR, VADASSERI KIZHAKKETHIL,
6. SRI. MURUKAN, POOVAKKATTU MOOLAYIL,
7. SRI. GOPALAKRISHNAN NAIR,
8. SRI.GOPLAKAKRISHNAN NAIR,
9. SRI. VISWANATHAN,

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

3. SRI. VINOD KUMAR, S/O. RAJASEKHARAN

                For Petitioner  :SRI.S.HARIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :23/10/2008

 O R D E R
                              R. BASANT, J.
                 -----------------------------------------------
                     Crl.M.C. No. 3995 OF 2008
                 -----------------------------------------------
              Dated this the 23rd day of October, 2008

                                 O R D E R

The petitioners, 9 in number, face indictment in a

prosecution for offences punishable, inter alia, under Section 380

IPC. Cognizance has been taken on the basis of a final report

submitted by the Police after due investigation. The crime in turn

was registered on the basis of a private complaint filed before the

Magistrate which was referred to the Police under Section 156(3)

Cr.P.C . The crux of the allegations is that the petitioners who had

no right to interfere with the management of a temple in violation

of the specific orders passed by the Civil Court interfered in the

management of the temple and took away by force amounts which

were available in the ‘Kanikka Vanchi’ maintained by the temple.

Cognizance has already been taken. Process has been issued to

the petitioners. They have entered appearance before the learned

Magistrate. Charges have not been framed so far. At this

juncture, petitioners have come before this Court with a prayer that

powers under Section 482 Cr.P.C may be invoked to quash the

prosecution against them. The fact that there was in fact an order

Crl.M.C. No. 3995 OF 2008
-:2:-

of the Civil Court restraining them from interfering with the

management of the temple by the defacto complainant is not

seriously disputed. The contention raised is that the defacto

complainant and the former committee of the temple did not

manage the affairs of the temple properly. They abandoned the

temple obliging the newly elected Committee to take appropriate

action. In the light of this contention, it is prayed that the

petitioners may be saved of the trauma of undeserved

prosecution. Premature termination of the proceedings may be

brought about by invoking the extraordinary inherent jurisdiction

under Sec.482 Cr.P.C., it is prayed.

2. An indictee facing an undeserved criminal prosecution

does certainly have the right to claim premature termination of

such criminal prosecution. Ordinarily and normally, such

premature termination must be claimed under the ordinary

provisions of the Code. The Code does provide for such

premature termination of proceedings. In a prosecution for

warrant offence of which cognizance is taken on the basis of a

final report submitted by the police, such premature termination

Crl.M.C. No. 3995 OF 2008
-:3:-

must be claimed at the threshold of the proceedings by claiming

discharge under Sec.239 Cr.P.C. That is the ordinary and normal

method to claim premature termination of a criminal prosecution.

3. But this does not mean that the High Court does not have

jurisdictional competence to prematurely terminate an undeserved

prosecution against an indictee. The question is not one of

jurisdictional competence at all which the High Court certainly has.

Sobriety and sagacity lies in identifying a proper case in which

such extraordinary inherent jurisdiction can and ought to be

invoked. Merely because such powers are available with the

court, such jurisdiction shall not be invoked. Satisfactory,

compelling and exceptional reasons must be shown to exist to

persuade the court to invoke such extraordinary inherent

jurisdiction. Even the mere possibility that the accused may be

successful in his claim for discharge under Sec.239 Cr.P.C. shall

not by itself persuade a court to invoke such extraordinary inherent

jurisdiction.

4. I shall be circumspect. I shall not embark on a detailed

discussion about the acceptability of the allegations or the

Crl.M.C. No. 3995 OF 2008
-:4:-

credibility of the materials collected. Suffice it to say that on an

anxious consideration of all the relevant inputs, I am not

persuaded to agree that this is a fit case where such extraordinary

inherent jurisdiction under Sec.482 Cr.P.C. can or ought to be

invoked in favour of the petitioners now. The petitioners must be

relegated to invoke the ordinary provisions of the Code to claim

such premature termination of proceedings.

5. In the result, this Crl.M.C. is dismissed. I may hasten to

observe that I have only chosen to take the view that the powers

under Sec.482 Cr.P.C. do not deserve to be invoked. I have not

intended to express any opinion on merits of the claim of the

petitioner for discharge at the stage of Sec.239/240 Cr.P.C. and in

case they do not succeed that stage, their claim for acquittal at

later stages.

6. The learned counsel for the petitioners submits that the

petitioners are already on bail. They shall suffer great prejudice if

their personal presence were insisted on all dates of posting

before the court takes a decision on the question of discharge. I

find no reason why such presence should be insisted. The

Crl.M.C. No. 3995 OF 2008
-:5:-

petitioners can apply for exemption and until a decision is tak

n on the question of framing charge and the court finds it necess

ry to frame charges under Sec.240 Cr.P.C., the personal presen

e of the petitioners need not be insisted if they are represented

by their counsel.

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

R. BASANT, JUDGE
ttb

Crl.M.C. No. 3995 OF 2008
-:6:-

Crl.M.C. No. 3995 OF 2008
-:7:-