High Court Kerala High Court

Anil Kumar vs State Of Kerala on 19 November, 2009

Kerala High Court
Anil Kumar vs State Of Kerala on 19 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 4116 of 2007(D)


1. ANIL KUMAR, AGED 40 YEARS, S/O.
                      ...  Petitioner
2. BABURAJ, AGED 43 YEARS, S/O. APPUKUTTAN
3. ANIL KUMAR, AGED 50 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. RAMACHANDRAN NAIR, AGED 42 YEARS,

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :SRI.M.SREEKUMAR

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

 Dated :19/11/2009

 O R D E R
                   P.S.GOPINATHAN, J.

                 = = = = = = = = = = = =
                 Crl.R.P.No.4116 of 2007.
                 = = = = = = = = = = = =

         Dated this the 19th day of November, 2009.

                        O R D E R

The revision petitioners are the accused Nos.3, 4 and 2

respectively in CC.No.990/2007 on the file of the Judicial

Magistrate of the First Class, Kattakkada. The second

respondent is the complainant before the trial court. He

filed the complaint before the trial court alleging offences

under Section 420 read with 34 IPC against four accused

persons. From Annexure-AII, AIII and AIV, it appears that

the learned Magistrate had conducted an enquiry under

Sec.202 of the Crl.P.C. and issued process under Sec.204 of

the Crl.P.C. It was served upon the second revision

petitioner vide summons produced. It is not known as to

whether the other revision petitioners were served with the

summons or not. The revision petitioners had not produced

any material to show that the learned Magistrate had taken

cognizance for the offence as against all the revision

petitioners. However, it is not disputed that the offence

Crl.R.P.No.4116 of 2007.

-: 2 :-

alleged is one triable under Chapter XIXB of the Crl.P.C. In

the event no allegation is revealed to send the revision

petitioners for trial, they are at liberty to urge the

contention while recording evidence under Sec.244 of the

Crl.P.C. and after evidence they can advance the plea of

discharge under Sec.245 of the Crl.P.C.

2. From the averments in the complaint, copy of

which is produced as Annexure-AII, prima facie there are

materials to conclude that the offence alleged was

committed. In the above circumstance, I fail to find any

error or illegally or impropriety committed b y the learned

Magistrate in issuing the process. The revision petition is

devoid of merit.

In the result, this revision petition is dismissed without

prejudice to the contentions of the revision petitioners to

seek an order for discharge under Sec.245 of the Crl.P.C.

P.S.GOPINATHAN, JUDGE.

Kvs/-