High Court Kerala High Court

Badrunnisa vs Sunainaz on 22 October, 2010

Kerala High Court
Badrunnisa vs Sunainaz on 22 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4294 of 2010()


1. BADRUNNISA, AGED 50 YEARS,
                      ...  Petitioner
2. MRS.MISRIYA, AGED 26 YEARS,
3. MR.IRFAN, AGED 35 YEARS,

                        Vs



1. SUNAINAZ, AGED 21 YEARS,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. STATE REP.BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/10/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 4294   OF 2010
          ===========================

    Dated this the 22nd day of October,2010

                     ORDER

Petitioners are the accused and first

respondent the de facto complainant in

C.C.511/2010 on the file of Chief Judicial

Magistrate, Kasaragod. First respondent filed

Annexure II complaint before Chief Judicial

Magistrate, Kasaragod alleging that

petitioners, along with the first accused

therein, the husband of the first respondent

committed the offence under section 498A read

with section 34 of Indian Penal Code. It was

sent for investigation under section 156(3) of

Code of Criminal Procedure. Crime 12/2009 of

Manjeshwar Police Station was registered. After

investigation Annexure III final report was

submitted as against the husband alone,

stating that there is no material against

Crl.M.C.4294/2010 2

others and deleting petitioners from the array of

the accused. The learned Magistrate has taken

cognizance of the offence under section 498A, 323,

and 324 read with section 34 of Indian Penal Code

on Annexure III final report as C.C.233/2009.

First respondent filed Annexure I complaint as

against petitioners incorporating paragraph 11,

which was not there originally in Annexure II

complaint stating that petitioners also tortured

and harassed her demanding dowry. Learned

Magistrate after conducting inquiry under section

202 of Code of Criminal Procedure took cognizance

of the offence as C.C.511/2010. This petition is

filed under section 482 of Code of Criminal

Procedure to quash the cognizance taken.

2. Learned counsel appearing for the

petitioners was heard.

3. The argument of the learned counsel is that

when learned Magistrate has taken cognizance on

Annexure III report accepting the final report

whereunder after investigation the Investigating

Crl.M.C.4294/2010 3

Officer has reported that there is no material to

show that petitioners committed any offence,

learned Magistrate should not have taken cognizance

on Annexure I complaint, which could only be a

second complaint which is not maintainable.

Learned counsel also argued that when after

investigation, no material was disclosed as against

petitioners, learned Magistrate should not have

taken cognizance of the offence on Annexure I

complaint.

4. On hearing the learned counsel, I cannot

agree with the submission that for the reason that

Annexure II final report was accepted and

cognizance was taken against the husband, learned

Magistrate cannot take cognizance of the offence

against petitioners on a protest complaint filed by

the first respondent he is satisfied of a prima

facie case. When a final report is submitted

stating that one of the accused committed the

alleged offence, no notice will be issued by the

learned Magistrate, to the de facto complainant.

Crl.M.C.4294/2010 4

So first respondent has no opportunity to oppose

the findings or acceptance of Annexure III final

report as such. In Annexure I complaint first

respondent specifically alleged the ingredients of

the offence as against the petitioners. It is

after satisfying on the inquiry conducted under

section 202 of Code of Criminal Procedure, learned

Magistrate has taken cognizance. It cannot be said

that cognizance taken is illegal. Petitioners are

at liberty to raise all the contentions including

the absence of specific allegations in Annexure II

complaint originally filed against the

petitioners. Petitioners are entitled to cross

examine the witnesses to be examined under section

244 of Code of Criminal Procedure and seek an order

of discharge under section 245(1) of Code of

Criminal Procedure. If petitioners file an

application to dispense with their presence for the

purpose of claiming discharge under section 245(1)

of Code of Criminal Procedure or recording the

evidence under section 244 of Code of Criminal

Crl.M.C.4294/2010 5

Procedure, learned Magistrate not to insist for

their presence.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006