High Court Kerala High Court

Abdul Salam Mussaliar vs State Of Kerala on 27 July, 2010

Kerala High Court
Abdul Salam Mussaliar vs State Of Kerala on 27 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 656 of 2010()


1. ABDUL SALAM MUSSALIAR
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. BEEMA,

                For Petitioner  :SRI.V.ANIL (K/1480/98)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :27/07/2010

 O R D E R
                 S.S.SATHEESACHANDRAN, J.
                     -------------------------------
                  CRL.M.C.NO.656 OF 2010 ()
                   -----------------------------------
              Dated this the 27th day of July, 2010

                             O R D E R

Petitioner is the husband of the 2nd respondent. On the

basis of two complaints filed by the 2nd respondent, two crimes

had been registered against the petitioner. In one of them, apart

from the petitioner, some others are also arrayed among the

accused. The case of the de facto complainant/2nd respondent is

that at the time of filing her complaints in 2008, she was aged 18

years and the petitioner herein attempted to ravish her against

her will, and later, on the intervention of some well wishers, he

agreed to marry her. Accordingly, he married her. But after a

few days, alleging that he had pronounced Talaq and severed

their marital relationship, he deserted her. After such desertion,

it is her case, criminally trespassing upon her house, the

petitioner assaulted her causing injury. In relation to the

criminal trespass and assault, she filed a complaint before the

CRL.M.C.656/10 2

Judicial First Class Magistrate Court-I, Harippad, and that

complaint being forwarded to the Police for investigation under

Section 156 (3) of the Cr.P.C, Crime No.199 of 2008 of

Thrikkunnapuzha Police Station was registered for offences

punishable under Sections 452, 427 and 323 of the Indian Penal

Code against the petitioner as the accused therein. Annexure A2

is the copy of the F.I.R in the above crime. The 2nd respondent

had also filed another complaint against the petitioner and some

others, five in number, imputing offences falling under Sections

376, 351, 354, 452, 341, 511 read with 34 of the IPC. Crime

No.198 of 2008 for the above said offences was registered at the

same Police Station against the five persons named as accused in

her complaint. When the crimes registered were pending

investigation, petitioner herein along with other accused, had

approached this Court for quashing one among the crimes,

Crime No.198 of 2008 by moving an application under Section

482 of the Cr.P.C. His request was turned down vide Annexure

A7 order dated 28.1.2010 in Crl.M.C.No.4096 of 2009 holding

CRL.M.C.656/10 3

that no case has been made out for invoking the extraordinary

jurisdiction of this Court for the reliefs canvassed. Pursuant

thereto, in both the crimes, after investigation, the police had

filed final reports before the J.F.C.M.Court concerned. At this

stage, the petitioner has again approached this Court for

quashing the final reports in both the crimes, contending that

the complaints imputed against him are frivolous and vexatious

and are intended only to harass him.

2. Perusing the annexures produced with the petition and

also taking note of the submissions made by the counsel on both

sides and also the learned Public Prosecutor, I find this is not a

fit case where interference over the final reports filed by the

Police, after investigation in the crimes, is called for invoking the

extraordinary jurisdiction vested with this Court under Section

482 of the Cr.P.C. Whatever defenses available to the petitioner

can be canvassed in the trial of the case, and on the materials

placed, I find, no interference with the final reports is

CRL.M.C.656/10 4

permissible as it cannot be stated that the imputations levelled

against the petitioner are groundless. The petition lacks merit,

and it is dismissed.





                               S.S.SATHEESACHANDRAN
                                          JUDGE


prp

CRL.M.C.656/10    5