High Court Kerala High Court

Muhammed Rasi vs State Of Kerala And Another on 30 October, 2008

Kerala High Court
Muhammed Rasi vs State Of Kerala And Another on 30 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4099 of 2008()



1. MUHAMMED RASI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.ANVER BASHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :30/10/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 4099 of 2008
            -------------------------------------------------
         Dated this the 30th day of October, 2008

                               ORDER

The petitioner faces indictment in a prosecution for

offences punishable under Secs.323 and 354 IPC. Cognizance

has been taken on the basis of a final report submitted by the

police. The petitioner has not appeared before the learned

Magistrate so far. Coercive processes have hence been issued

against the petitioner to procure his presence.

2. At this stage, the petitioner through counsel has come

before this Court to apprise this Court of the fact that the de

facto complainant/victim has compounded the offences

allegedly committed by him. She is willing to report such

composition. It is prayed that directions under Sec.482

Cr.P.C. may be issued to quash the proceedings accepting the

composition.

Crl.M.C. No. 4099 of 2008 -: 2 :-

3. I am unable to understand the request. If the offences

are compoundable, I find no justification for the parties rushing

to this Court with a prayer to quash the proceedings on the basis

of such composition. Why have the petitioner and the

respondent/de facto complainant come to this Court without and

before approaching the learned Magistrate. No satisfactory

reasons are advanced. However, in the course of submission,

the learned counsel for the petitioner submits that the petitioner

is employed abroad and he is not able to appear before the court

below.

4. Why should the petitioner appear before the court below

to effect a compromise/composition? The decision in Baiju v.

State of Kerala (2007 (4) KLT 1082) is authority for the

proposition that the composition is an unilateral act and can be

resorted to by the complainant and it is not necessary for the

court to insist on the appearance of the accused to consider such

prayer for composition. Therefore, the fact that the

petitioner/accused is not available in India is not sufficient

reason for the parties not approaching the learned Magistrate.

5. It is then submitted that a warrant of arrest has been

issued and the same is pending against the petitioner. What is a

warrant of arrest? Warrant of arrest is a process issued by

Crl.M.C. No. 4099 of 2008 -: 3 :-

the court to procure the presence of the accused. Summons is

also one such process. When summons was not able to achieve

its purpose, evidently a warrant of arrest has been issued. The

purpose of both is only to procure the presence of the accused.

Where the presence of the accused is not at all necessary to

achieve the object/result of composition, I fail to understand how

the mere pendency of a warrant issued can stand against the

consideration of an application for composition. That cannot

also be a justifiable reason for this Court to invoke the

jurisdiction under Sec.482 Cr.P.C.

6. The relief can be obtained before the trial court. If that

can be done, why should this Court not entertain the application?

There can be this natural query. But there must be an order and

discipline in proceedings. What can normally be achieved in

accordance with law by moving the subordinate court, the

parties cannot be permitted to seek from this Court by invocation

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

The extraordinary inherent jurisdiction is to be invoked only in

exceptional cases. Such jurisdiction cannot be invoked as a

matter of course. This Court would be flooded with such

unnecessary petitions if the court starts entertaining such

applications without and before the parties move the appropriate

Crl.M.C. No. 4099 of 2008 -: 4 :-

courts which can grant such reliefs. For the said reason, I am

not persuaded to invoke the jurisdiction under Sec.482 Cr.P.C.

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

The respondent/de facto complainant can appear before the

learned Magistrate and report to the learned Magistrate that she

has compounded the offences. Thereupon, in the light of Baiju

such prayer for composition can be considered. The petitioner

also appear through counsel.

8. In the peculiar facts and circumstances of this case, I

direct that the warrant of arrest issued against the petitioner

shall not be executed till 10/11/08. On or before that date, the

complainant in person and the petitioner through counsel can

appear before the learned Magistrate and apply for composition.

Such application shall be disposed of in accordance with law by

the learned Magistrate.

9. Hand over a copy of this order to the learned counsel for

the petitioner.

Sd/-


                                       (R. BASANT, JUDGE)


Nan/

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

Crl.M.C. No. 4099 of 2008 -: 5 :-