High Court Kerala High Court

B.Nazar vs Sathyajith R on 16 June, 2008

Kerala High Court
B.Nazar vs Sathyajith R on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2243 of 2008()



1. B.NAZAR
                      ...  Petitioner

                        Vs

1. SATHYAJITH R
                       ...       Respondent

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :16/06/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 2243 of 2008
            -------------------------------------------------
           Dated this the 16th day of June, 2008

                               ORDER

The petitioner is the accused in a crime registered under

Sec.420 of the IPC. The crime has been registered on the

basis of a private complaint filed by the 1st

respondent/complainant before the learned Magistrate which

was referred to the police under Sec.156(3) of the Cr.P.C.

Investigation is in progress. The petitioner has already been

granted anticipatory bail by the learned Sessions Judge.

2. The petitioner, at this stage, has come to this Court

with a prayer that the crime registered against him and all

further proceedings in pursuance of the same may be quashed

invoking the extraordinary inherent jurisdiction available to

this Court under Sec.482 of the Cr.P.C.

3. What is the reason? The learned counsel for the

Crl.M.C. No. 2243 of 2008 -: 2 :-

petitioner submits that the allegations raised in the complaint

are all false and that the petitioner was not involved in any

attempt to cheat the de facto complainant. There is some

disputes between the parties about the rates of remuneration

payable to the petitioner and it is that dispute which has been

blown out of proportion and described as a culpable offence. If

the allegations are accepted in toto, no offence would be

revealed. The petitioner deserves to be spared of the

undeserved trauma of continuance of such proceedings against

him. This is a fit case where the powers under Sec.482 of the

Cr.P.C. can and ought to be invoked in favour of the petitioner,

contends the learned counsel.

4. I have gone through the averments in the complaint. I

shall carefully avoid any detailed discussions on merits about the

acceptability of the allegations. I have taken note of the

allegations including the allegation of misrepresentation of the

qualifications of the petitioner. I have taken note of the

allegations regarding false information given in the letter head

of the petitioner. I do take note of the significant circumstance

that the petitioner has already been granted anticipatory bail by

the learned Sessions Judge. It is, of course, true that the powers

under Sec.482 of the Cr.P.C. are wide enough to clothe the court

Crl.M.C. No. 2243 of 2008 -: 3 :-

with the powers to quash an FIR in an appropriate case in the

interests of justice. The learned counsel for the petitioner

contends that there is admittedly some disputes between the

parties and instead of resolving the same in a proper and legal

manner, he is being held to ransom by the initiation of criminal

proceedings against him.

5. I have considered all the relevant inputs. I am not

persuaded to agree that this is a fit case where the

extraordinary inherent jurisdiction under Sec.482 of the Cr.P.C.

can or ought to be invoked. The petitioner appears to contend

that he has a strong case to be urged to show that he is not

guilty of any cheating. It is not for me, at this stage, to

speculate. The Investigating Officer, I must assume, shall

conduct a proper investigation, came to proper conclusions and

report the true facts to the learned Magistrate. In every case

where reference by the police or discharge by the court is a

possibility, it is not necessary for this Court to invoke the

extraordinary jurisdiction under Sec.482 of the Cr.P.C. I do

take note of the further fact that the petitioner has already been

granted anticipatory bail. He is unlikely to suffer any prejudice

on account of the pendency of the investigation. I do expect the

Investigating Officer to complete the investigation at the

Crl.M.C. No. 2243 of 2008 -: 4 :-

earliest and submit a final report to the court. If the petitioner

has a grievance that any condition imposed on him by the order

of anticipatory bail is causing difficulties to him, it is certainly for

him to move the learned Sessions Judge who granted the

anticipatory bail to modify the condition.

6. In any view of the matter, I am not persuaded to agree

that the powers under Sec.482 of the Cr.P.C. can or ought to be

invoked at this stage.

7. In the result, this Crl.M.C. is dismissed; but with the

above observations.

(R. BASANT, JUDGE)

Nan/