High Court Kerala High Court

Abdu vs Salim on 23 November, 2009

Kerala High Court
Abdu vs Salim on 23 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 4363 of 2006()


1. ABDU S/O.KKUNHAMMU CHUKKANPARAMBIL,
                      ...  Petitioner

                        Vs



1. SALIM, SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. IBRAHIM MON S/O.ALAVI,

3. PATTARAKATH NAFEESA, D/O.CHERIYA BAVA,

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.K.MOHAMED RAVUF

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :23/11/2009

 O R D E R
                       P.S.GOPINATHAN, J.
                  ----------------------------------------
                     Crl.R.P.No.4363 of 2006
                  ----------------------------------------
          Dated this the 23rd day of November, 2009

                                 ORDER

The revision petitioner is the complainant in C.C.No.601 of

1999 on the file of the Judicial Magistrate of the First Class-I,

Parappanagadi. He filed the above complaint against the first

respondent, the then Sub Inspector of Police, Thanur Police Station

and as against respondents 2 and 3, alleging offence under

Sections 109, 323, 324, 354, 506(i) read with Section 34 I.P.C. It is

with an allegation that on 13/7/1998 a police constable attached to

the Thanur Police Station went to the petty shop run by the revision

petitioner at Unnyal and summoned the revision petitioner to go

over to the Police Station on 14/7/1998 along with his wife. Though

the revision petitioner was not informed about the reason for he

being summoned to the police station, at 9.30 a.m. on 14/7/1998,

the revision petitioner along with his wife and neighbours went to

the police station and with the permission of the police

constable on duty he went to the room of the first respondent

wherein respondents 2 and 3 were present. Respondents 2 and 3

pointed out the revision petitioner and stated that he knew the

person to whom the respondents 2 and 3 paid money.

Crl.R.P.No.4363 of 2006
2

Then, the first respondent went close to the revision petitioner

and showered him with filthy language, hit his head against the

table and demanded to pay a sum of Rs.15,000/-. Again, the

revision petitioner was hit at his chest with a stick. When the

wife of the revision petitioner intervened requesting not to hurt

the revision petitioner, she was also hurt and her modesty was

outraged by pulling out her saree .

2. After taking cognizance process was issued. There

after evidence was recorded under Section 244 of the Code of

the Criminal Procedure and on finding that there are materials

to sent the respondents for trial, a charge for offence under

Sections 109, 323, 324, 354, 506(i) read with Section 34 I.P.C.

was framed. When it was read over and explained, the

respondents 1 to 3 pleaded not guilty. Hence they were sent for

trial. When the case was posted for cross-examination of the

revision petitioner and the witnesses, the learned counsel for the

first respondent submitted that sanction under Section 197 of

the Code of Criminal Procedure was not obtained to prosecute

the first respondent who is a public servant. On the basis of the

submission made by the learned counsel for the first respondent,

Crl.R.P.No.4363 of 2006
3

either side was heard. Though the revision petitioner argued

after giving reliance to a number of decisions that sanction is

required to prosecute a public servant only when the offence

alleged was committed during the course of discharge of the

official duties and in this it is not so. The learned Magistrate did

not accept the contention. Ultimately, the first respondent was

acquitted for want of sanction under Section 197 of the Code of

Criminal Procedure. Assailing the legality, correctness and

propriety of the above order, this revision petitioner was filed.

3. Having heard either side, I find that there is no proof

at present to come to a conclusion that the revision petitioner

and his wife were summoned to the police station through a

police constable that too, without issuing notice as contemplated

under Section 160 of the Code of Criminal Procedure in the

course of discharge of official duties. Even if it is assumed the

revision petitioner and his wife were summoned to police station

in discharge of any official duty, so long as there is no case that

the revision petitioner and his wife had committed any breach of

law in the police station, the first respondent had no authority to

assault the revision petitioner or to outrage the modesty of the

Crl.R.P.No.4363 of 2006
4

wife of the revision petitioner or to intimidate them. There is no

material furnished by the revision petitioner to conclude that the

offence alleged was committed during the course of the

discharge of the duties. Where as it is vaguely stated that the

first respondent is a public servant and to prosecute the first

respondent sanction under Section 197 of the Code of the

Criminal Procedure is required. There is no finding by the lower

court that there is any nexus between the official act and the

offence committed by the first respondent. For that reason itself

the order impugned is not sustainable.

4. The learned counsel for the first respondent

submitted that the revision petitioner and his wife were

summoned to the police station upon the basis of a complaint

filed by the second and third respondent and unfortunately those

documents were destroyed as per the directions of the

Superintendent of Police. However, at present, there is no

documentary evidence. It is a matter of evidence as to whether

the revision petitioner and his wife were summoned to the police

station during the course of official duty or not. At present,

there is no material to show that the revision petitioner and his

Crl.R.P.No.4363 of 2006
5

wife were summoned to the police station and assaulted and

outraged the modesty during the course of discharge of official

duties. Whatever may be the reasoning for the summoning them

to the police station so long as there is no case that the revision

petitioner or his wife had committed breach of law or that for

any valid reason the first respondent had to exercise force

against the revision petitioner and his wife, at any stretch of

imagination, it could be held that the offence alleged was

committed during the course of the discharge of the duties. It is

also pertinent to note that there is no case that either the

revision petitioner is an accused who had committed a

cognizable offence. Even if it is assumed that they are witnesses,

the summoning of the wife of the revision petitioner to the police

station is forbidden by the proviso to section 160 of the Code of

Criminal Procedure. It is in violation the statutory bar she was

summoned to the police station, assaulted and modesty was

outraged. I fail to find that it was during the course of discharge

of official duties. Learned magistrate palpably went wrong in

concluding that the prosecution is bad for want of sanction under

Section 197 of the Code of Criminal Procedure. In the above

Crl.R.P.No.4363 of 2006
6

circumstance, I find that the order impugned is not sustainable

and it is liable to be set aside in exercise of the revisional

powers.

In the result, the revision petition is allowed. While

setting aside the order impugned the lower court is directed to

proceed the trial and dispose the case in accordance with law at

the earliest.

P.S.GOPINATHAN, JUDGE

skj.