IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3347 of 2008()
1. A.P.PRADEEP, S/O.BALAN, PRABHA,
... Petitioner
2. A.P.PRAKASHAN, S/O.BALAN, PRABHA,
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
2. A.K.MUKUNDAN, S/O.KANNAN, APARNA,
For Petitioner :SRI.P.M.PAREETH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :03/09/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
Crl.M.C. No. 3347 of 2008
-------------------------------------------------
Dated this the 3rd day of September, 2008
ORDER
The petitioners face indictment as accused in a
prosecution initiated by the respondent/complainant, inter alia,
under Sec.420 IPC. The petitioners, along with the
complainant, were partners of a partnership firm. According
to the petitioners, the complainant had retired from the
partnership firm. They, along with another, had executed
release agreement as both of them were retiring from the
partnership. Annexure-A1 is said to be the release agreement
so executed by the retiring partners including the
respondent/complainant. It is the case of the petitioners that
suppressing Annexure-A1 agreement completely and raising
totally false and vexatious allegations against them, a private
complaint has been filed by the respondent/complainant before
Crl.M.C. No. 3347 of 2008 -: 2 :-
the learned Additional Chief Judicial Magistrate, Thalassery.
Earlier, the petition was filed before the police and the police,
after due investigation, had referred the said complaint.
Without proper application of mind, cognizance has been taken
of the offence allegedly committed by the petitioners. In these
circumstances, it is prayed that this petition may be allowed and
the prosecution initiated against the petitioners may be quashed.
2. To put it in a nutshell the contention is that in the light
of Annexure-A1 agreement the prosecution cannot lie. The
complainant can be contradicted with Annexure-A1 agreement
and if Annexure-A1 agreement is found to be genuine, the
complainant is guilty of fraudulent suppression of facts in the
complaint.
3. I am afraid that at this stage of Sec.482 Cr.P.C. this
contention cannot be accepted. I need only mention that I have
gone through Annexure-A1 and have specifically referred to the
signatories in the agreement. At the moment and with the
available inputs, a specific conclusion that Annexure-A1 can be
acted upon cannot, at any rate, be entered. Annexure-A1 cannot
be reckoned as material of “sterling quality” of which cognizance
can be taken at the stage of Sec.482 Cr.P.C. It is for the
petitioners to raise appropriate contentions before the learned
Crl.M.C. No. 3347 of 2008 -: 3 :-
Magistrate to claim discharge under Sec.245(2)/245(1) Cr.P.C.
or acquittal at later stages on the strength of Annexure-A1. I am,
in these circumstances, satisfied that the extraordinary inherent
jurisdiction under Sec.482 Cr.P.C. does not deserve to be
invoked.
4. The learned counsel for the petitioners submits that the
petitioners will be put to great hardship, inconvenience,
prejudice and loss if the learned Magistrate were to insist on
their personal presence for further proceeding in the matter.
Both petitioners are abroad, it is submitted. I can see no
possibility of any dispute regarding identity. In the facts and
circumstances of this case, the petitioners can certainly appear
through their counsel before the learned Magistrate and seek
exemption under Sec.205/317 Cr.P.C. Such petition must be
considered favourably by the learned Magistrate and
unnecessary insistence on personal appearance of the
petitioners should not be made by the learned Magistrate. The
learned Magistrate can consider the plea for discharge under
Sec.245(2) Cr.P.C. Until a decision is taken on the question of
framing charge under Sec.246 Cr.P.C., the petitioners, if they
apply through their counsel, can be permitted to appear through
their counsel and participate in the proceedings. Their personal
Crl.M.C. No. 3347 of 2008 -: 4 :-
presence need be insisted only if the learned Magistrate finds
that the charges are liable to be framed under Sec.246 Cr.P.C.
5. With the above observations, this Crl.M.C. is dismissed.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge