High Court Kerala High Court

Aliyar vs State Of Kerala Rep.By The Public on 19 February, 2010

Kerala High Court
Aliyar vs State Of Kerala Rep.By The Public on 19 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3904 of 2009()


1. ALIYAR,S/O.KOCHUPILLA,AGED 36 YEARS,
                      ...  Petitioner
2. SOOFI,W/O.ALIYAR,AGED 32 YEARS,
3. SHAMSUDHEEN,S/O.KASIM,AGED 46 YEARS,
4. SHAJITHA, AGED 36 YEARS,

                        Vs



1. STATE OF KERALA REP.BY THE PUBLIC
                       ...       Respondent

2. WAHEEDA,AGED 42 YEARS,W/O.ABDUL KARIM,

3. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.U.BALAGANGADHARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :19/02/2010

 O R D E R

P.BHAVADASAN, J.

————————————-
Cr. MC No.3904 of 2009-A

————————————-
Dated 19th February 2010

Order

This petition is filed under S.482 of the Code of

Criminal Procedure, seeking to have Annexure D complaint and

also FIR No.671/09 registered by the Adimali Police Station,

quashed.

2. The petitioners are the accused in Crime

No.671/09 of Adimali Police Station for having committed the

offences punishable under Ss.465, 468, 471 and 120 IPC. They

would point out that the complaint is a frivolous and vexatious

one and the dispute involved is actually a civil dispute.

3. The fourth petitioner had purchased 15 cents of

land in RS No.2/48/2/2 in Valara Kara of Devikulam Taluk, from

petitioners 1 and 2. The third petitioner is the husband of the

fourth petitioner. The property is situated in two plains and there

is a canal and its ridge, passing through the middle of the

property so purchased. The ridge is used by the second

respondent and others as a pathway. It is claimed by the

petitioners that the said route has been used as a pathway for

CRMC 3904/09 2

over 60 years and it leads to the National Highway. Various other

allegations are also made in the petition. It is pointed out that

there was a suit as OS No.206/08 before the Munsiff’s Court,

Devikulam, instituted by the second respondent, in which an

injunction against petitioners 3 and 4, was sought. There are

records to show that the Adimali Panchayat had sanctioned

amounts for the maintenance of the said road. A Commission

appointed in the suit filed by the second respondent has

submitted a report. According to the petitioners, the

Commissioner has categorically stated that there is a pathway

having a width of 1 to 2 feet. It is also stated that the pathway

has been in existence at least from 1964 onwards and it is being

used by the public. Copy of the Commissioner’s report is

produced as Annexure C. In the suit, it became necessary for

petitioners 3 and 4 to produce the original of Annexure A

document and they did so. No sooner than the said document

was produced by them, the complaint was laid by the second

respondent. In the complaint, she alleged that the petitioners

had produced a forged document to show the existence of a

pathway having an extent of 3 ft. It is also pointed out that the

petitioners have no right over the pathway in question as per the

CRMC 3904/09 3

documents.

4. It seems that the complaint was forwarded under

S.156(3) Cr.PC. for investigation and a crime was registered.

The contention of the petitioners is that the matter is a pure civil

dispute which has to be resolved in a civil proceeding. They

submit that the act of the complainant in invoking the criminal

jurisdiction is with ulterior motives. The suit is still pending and

the matter has to be thrashed out in that suit. Therefore, it is

stated tat the present proceedings is an abuse of the process of

the Court.

5. The CD was made available before this Court for

perusal. On going through the CD and the averments in the

petition, it is felt tat the matter is purely a civil dispute. If as a

matter of fact, if there is no pathway in question and it has been

falsely shown in the document, on which petitioners 3 and 4 rely,

the dispute can be easily resolved in a civil suit. It has also to be

noticed that a civil suit is already pending before the Munsiff’s

Court Devikulam. It is also significant to notice that a

Commission has been appointed and the Commissioner has filed

a report in the matter. It is under these circumstances, that one

has to view the present complaint. If as a matter of fact, it is

CRMC 3904/09 4

found by the Civil Court that there are fraudulent recitals in the

document relied on by the petitioners, then that Court also can

take appropriate proceedings. At any rate, the present

proceedings are quite misconceived. One cannot omit to note

that the actual dispute is regarding a pathway. While the

petitioner would say that it has been in use for a long time, the

second respondent says otherwise. Whether there is such a

recital in the document relied on by the petitioners, whether it is

true or false or whether there is any pathway in existence as

claimed by the petitioners, are all matters which have to be

resolved in the suit pending before the Munsiff’s Court. The

present proceedings are uncalled for. Accordingly, this petition is

allowed. F.I.R. In Crime No.671/09 of Adimali Police Station

stands quashed and further proceedings therein shall stand

dropped.





                                   P.BHAVADASAN, JUDGE



sta

CRMC 3904/09    5

CRMC 3904/09    6