High Court Kerala High Court

Johney Joseph vs Rajagopal on 17 July, 2009

Kerala High Court
Johney Joseph vs Rajagopal on 17 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1318 of 2009()


1. JOHNEY JOSEPH, KUDAKKASSERIL HOUSE,
                      ...  Petitioner

                        Vs



1. RAJAGOPAL, S/O. BALAKRISHNAN NAIR,
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE PUBLIC

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  :SRI.H.B.SHENOY

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :17/07/2009

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.1318 of 2009
            --------------------------

                       ORDER

Petitioner is the accused and first respondent

the complainant in C.C.No.6/2008 on the file of

Judicial First Class Magistrate’s Court-II,

Kottayam. Case of the first respondent in Annexure-

A complaint is that his name, as an accused person,

was included in the charge sheet after

pronouncement of the judgment in C.C.No.689/1998 by

Judicial First Class Magistrate-I, Kottayam and in

that case investigation was based on the

information furnished by the petitioner and

allegations in that case against the first

respondent are totally false and baseless and

petitioner and first respondent had to face trial

for offences under Sections 341, 294(b) and 506(1)

read with Section 34 of Indian Penal Code and

learned Magistrate, under Annexure-B judgment,

acquitted him and while the case was in progress,

CRMC 1318/09 2

first respondent had to stand in the witness dock

as an accused and it gave impression to the people

that he committed heinous and shameful crime and it

affected his reputation and spoiled his image and

in such circumstances, petitioner committed the

offence under Section 499 punishable under Section

500 of Indian Penal Code. This petition is filed

under Section 482 of Code of Criminal Procedure to

quash Annexure-A complaint and the proceedings

taken therunder.

2. Learned counsel appearing for the petitioner

and first respondent were heard.

3. As rightly pointed out by learned counsel

appearing for the petitioner, the allegations in

Anenxure-A complaint, even if accepted in toto, do

not make out an offence under Section 499 which is

punishable under Section 500 of Indian Penal Code.

Even the entire case in Annexure-A complaint is

accepted, because of enmity and grudge, at the

instance of the petitioner, police submitted a

CRMC 1318/09 3

charge sheet roping the petitioner also as an

accused. Even though first respondent is innocent

and he has to stand as an accused for several years

and by standing in the accused dock, some people

gathered there had the impression that he is a

criminal and it affected his reputation, at best,

it can be said that case of the first respondent is

that he was maliciously prosecuted at the instance

of the petitioner. But, that does not mean that

first respondent committed an offence under Section

499 of Indian Penal Code. In the absence of an

allegation that petitioner, by words, either spoken

or intended to be read or by signs or by visible

representations made or published any imputation

concerning the first respondent, intended to harm

or knowing or having reason to believe that such

imputation will harm the reputation of the person,

petitioner cannot be prosecuted for the offence

under Section 499 of Indian Penal Code.

Continuation of the proceedings is clearly an abuse

CRMC 1318/09 4

of process of the Court.

Petition is, therefore, allowed. C.C.No.6/2008

on the file of Judicial First Class Magistrate’s

Court-II, Kottayam as against the petitioner is

quashed.

17th July, 2009 (M.Sasidharan Nambiar, Judge)
tkv