High Court Kerala High Court

A.M.Sainudeen vs R.Pradeep on 16 September, 2008

Kerala High Court
A.M.Sainudeen vs R.Pradeep on 16 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2698 of 2008()


1. A.M.SAINUDEEN, ANIYAVEETTIL, MANGARAM
                      ...  Petitioner

                        Vs



1. R.PRADEEP, DIVISIONAL MANAGER,
                       ...       Respondent

2. ABILASH.P.MATHEW, BRANCH MANAGER,

3. SUNIL, MANAGER, SREERAM GROUP OF

4. ARUN -      DO ------------

5. RAJEEV -    DO-------------

6. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.T.I.ABDUL SALAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/09/2008

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                   CRL.R.P.NO. 2698 OF 2008
                    ............................................
      DATED THIS THE           16th DAY OF SEPTEMBER, 2008

                                   ORDER

Petitioner is the complainant and respondents 1 to 3, the

accused in Crl.M.P 1210 of 2007 in Crime No. 239 of 2005 on

the file of JFCM-II, Pathanamthitta. This revision petition is filed

challenging the dismissal of the complaint filed by petitioner

(Crl.M.P.1210 of 2007). Case of the petitioner is that in

furtherance of the common intention to commit decoity of Mini

Lorry KL-5Q 4625 belonging to petitioner, on 28.6.2005 at 9

am, the five accused committed decoity of mini lorry, which was

parked adjacent to the residential house of petitioner, along with

2300 kgs of rubber worth Rs.1,42,324/-. Konni police registered

the crime for offence under Section 395 of IPC. After

investigation, police filed a final refer report. The protest

complaint was filed thereafter. On the side of petitioner, he was

examined as CW1 and witness was examined as CW2 and

investigating officer as CW3.

2. Learned Magistrate, on the materials, found that there

is no evidence to prove that all or any of the accused committed

the offence. CW1 was not an eye witness. He was only giving

CRRP 2698/2008 2

evidence as disclosed to him by CW2. The evidence of CW2

discloses that he did not identify the persons who allegedly took

away the lorry. Evidence of CW3, the investigating Officer shows

that the lorry was seized by the finance company as provided

under the purchase agreement. It is on that basis, learned

Magistrate found that there is no ground to proceed against the

accused and dismissed the petition under Section 203 of

Criminal Procedure Code.

3. Though learned counsel appearing for petitioner

vehemently argued that learned Magistrate should have

accepted the evidence of CW2 and CW1 and proceeded further, I

do not find any illegality or irregularity in the impugned order.

Learned Magistrate has properly appreciated the evidence of

CW2. Evidence of CW2, who is the only eye witness to the

incident, is insufficient to connect any of the accused with the

offence alleged. In such circumstances, there is no reason to

interfere with the dismissal of the complaint.

Petition is dismissed.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-