High Court Kerala High Court

Parameswaran Nair vs State Of Kerala on 20 June, 2008

Kerala High Court
Parameswaran Nair vs State Of Kerala on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2329 of 2008()


1. PARAMESWARAN NAIR ,AGED 76
                      ...  Petitioner
2. SARASWATHI AMMA,AGED 69,
3. SUJATHA, AGED 37 YEARS

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. JISHA, AGED 27

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :20/06/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No.2329 of 2008
            -------------------------------------------------
            Dated this the 20th day of June, 2008

                               ORDER

The petitioners are the father-in-law, mother-in-law and

sister-in-law of the 2nd respondent who had raised an allegation

that matrimonial cruelty of the culpable variety was inflicted

on her by the petitioners as also her husband. A private

complaint filed by her was referred to the police by the learned

Magistrate under Sec.156(3) of the Cr.P.C. An F.I.R. was

registered. Investigation was conducted. Final report was

filed and cognizance was taken by the learned Magistrate.

The petitioners had appeared before the learned Magistrate

and have at that stage come to this Court with this application

under Sec.482 of the Cr.P.C. with a prayer that the prosecution

against them may be quashed invoking the extraordinary

inherent jurisdiction under Sec.482 of the Cr.P.C.

Crl.M.C. No. 2329 of 2008 -: 2 :-

2. What is the reason? The learned counsel for the

petitioners contends that the allegations are false. The

petitioners are old and sick. In these circumstances,

continuance of the steps for prosecution would work out great

prejudice and hardship to the petitioners. The learned counsel

relies on the further circumstance that there was delay in

lodging the complaint and the complaint was filed only after an

application for restitution was filed by the husband of the de

facto complainant.

3. I have heard the learned counsel for the petitioners. I

have gone through the materials in detail. I shall carefully avoid

any detailed discussions on merits about the acceptability of the

allegations or the credibility of the data collected. Suffice it to

say that I am not persuaded to agree that there are any

circumstances which warrant or justify the invocation of the

extraordinary inherent jurisdiction under Sec.482 of the Cr.P.C.

I shall not express any opinion on merits as to whether the

petitioners are entitled for premature termination of the

prosecution initiated against them. I am of opinion that the

petitioners must be relegated to seek the ordinary and normal

remedies available for them under the Code to claim premature

termination of the proceedings. In a case like the instant one,

Crl.M.C. No. 2329 of 2008 -: 3 :-

they have to resort to the provisions of Sec.239/240 of the

Cr.P.C. to claim such premature termination by discharge.

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

observe that the dismissal of this Crl.M.C. will not in any way

fetter the rights of the petitioners to claim discharge/acquittal at

the appropriate stage before the court below.

5. The learned counsel for the petitioners submits that the

petitioners are old and sick. If insistence were made

ritualistically on the personal appearance of the petitioners on

all dates of posting that would work out great prejudice and

hardship to the petitioners. I find no reason why any court

should make such insistence on personal appearance when the

purpose of the trial does not need the presence of the

petitioners. The petitioners can certainly apply to the learned

Magistrate for exemption from personal appearance and when

such application is made, the learned Magistrate must consider

the same on merits, in accordance with law and expeditiously.

Sd/-


                                         (R. BASANT, JUDGE)


Nan/

           //true copy//          P.S. to Judge

Crl.M.C. No. 2329 of 2008 -: 4 :-