High Court Kerala High Court

Abdul Razzak Shah vs State Of Kerala on 24 October, 2008

Kerala High Court
Abdul Razzak Shah vs State Of Kerala on 24 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3998 of 2008()



1. ABDUL RAZZAK SHAH
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :24/10/2008

 O R D E R
                            R.BASANT, J.
                         ----------------------
                      Crl.M.C.No.3998 of 2008
                     ----------------------------------------
             Dated this the 24th day of October 2008

                                O R D E R

Petitioners are accused 3 to 5 in a crime registered under

Section 498A I.P.C. The crime has been registered on the basis

of a private complaint filed by the de facto complainant before

the learned Magistrate and referred by the learned Magistrate to

the police under Section 156(3) Cr.P.C. Investigation is in

progress. Petitioners are on bail, it is submitted.

2. At this juncture, the petitioners have come before this

court with a prayer that powers under Section 482 Cr.P.C may

be invoked to quash the proceedings against the petitioner. It is,

of course, trite that powers under Section 482 Cr.P.C are so wide

in its sweep as to clothe this court the powers to quash an F.I.R

in an appropriate case where the interests of justice compellingly

demand such a course. The learned counsel for the petitioners

contends that there is a mechanical reference of the complaint to

the police under Section 156(3) Cr.P.C by the learned Magistrate

unmindful of the pernicious consequence which a person arrayed

as an accused will have to suffer on the basis of such reference.

Crl.M.C.No.3998/08 2

Be that as it may, I take note of the fact that the F.I.R has been

registered. Investigation is already in progress and the

petitioners have already enlarged on bail. It is not necessary, in

the facts and circumstances of this case, to go into the larger

question whether reference under Section 156(3) Cr.P.C was

correct or not.

3. I am satisfied, in the facts and circumstances of this

case, that powers under Section 482 Cr.P.C do not deserve to be

invoked. I need only mention that the police must make every

endeavour to complete the investigation as expeditiously as

possible and submit the final report. The option of the

petitioners to challenge the final report, if the final report is

against them, shall remain unfettered by the the dismissal of this

Crl.M.C.

4. This Crl.M.C is in these circumstances dismissed.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.3998/08 3

Crl.M.C.No.3998/08 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008