High Court Kerala High Court

Beevathu vs Basheera on 7 March, 2007

Kerala High Court
Beevathu vs Basheera on 7 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 615 of 2007()


1. BEEVATHU, W/O.LATE MUHAMMED, 70 YEARS,
                      ...  Petitioner
2. SHAMEERA, D/O.LATE MUHAMMED,
3. ABDUL MUNEER, D/O.LATE MUHAMMED,

                        Vs



1. BASHEERA, D/O.KUNHU MOHAMMED,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :07/03/2007

 O R D E R
                                  R.BASANT, J

                               ----------------------

                           Crl.M.C.No.615 of 2007

                         ----------------------------------------

                  Dated this the 7th day of March  2007




                                    O R D E R

The petitioners are accused 2,3 and 4 in a prosecution

under Section 498(A) I.P.C. Proceedings have been initiated on

the basis of a private complaint filed by the first respondent. The

first accused is the husband of the first respondent. The

petitioners are mother-in-law, sister-in-law and brother-in-law

respectively of the first respondent. The first respondent had

filed a complaint before the police against all the four accused

persons. The police, after investigation, had come to the

conclusion that only the first accused is guilty of the alleged

offences. The petitioners were deleted from the array of parties.

Cognizance was taken against the first accused on the basis of

such final report filed by the police. Dissatisfied by the final

report, the first respondent had approached the learned

Magistrate with a protest complaint. It is in that protest

complaint that cognizance has been taken against all the four

accused persons including the petitioners herein.

Crl.M.C.No.615/07 2

2. The learned counsel for the petitioners submits that

cognizance taken against the petitioners is bad in law and

unsustainable. The learned Magistrate had not considered all

the relevant inputs alertly. The learned Magistrate ought to

have taken note of the fact that the police had referred the

complaint against the petitioners as unsustainable. Greater

degree of care must have been employed in these circumstances

before cognizance was taken. The dictum in Kader vs. State of

Kerala [1999(3)KLT 262] was not alertly borne in mind by the

learned Magistrate when cognizance was taken. In these

circumstances, powers under Section 482 Cr.P.C may be

invoked and further proceedings may be quashed, it is prayed.

The learned counsel relies on the fact that in an earlier letter

addressed to the President of the Local Juma Masjid, no

allegations have been raised against the petitioners herein.

3. I shall scrupulously avoid any expression of opinion on

merits which would fetter the discretion of the learned

Magistrate when he considers the allegations at appropriate

later stages. I take note of the submission of the learned counsel

for the petitioners that the second accused, mother-in-law has

Crl.M.C.No.615/07 3

passed seventy years and she is critically ill. I take note of the

fact that the police, after investigation, had come to the

conclusion that the petitioners are not guilty of the alleged

offences. I am, in these circumstances, satisfied that though the

relief of quashing the proceedings cannot and need not be

granted to the petitioners, the petitioners can be granted an

opportunity to claim discharge and avoid the obligation to

appear personally before the learned Magistrate until the

learned Magistrate takes a decision on the question of discharge

under Section 245(2) or 245(1) Cr.P.C.

4. In all cases where cognizance is taken by the learned

Magistrate on a complaint/protest complaint, such cognizance is

taken ex parte without and before giving the indictees an

opportunity to be heard. The law does not leave such indictees

against whom cognizance of warrant offences has been taken

without any remedy against the ex parte cognizance taken

against them. They can appear before the learned Magistrate

and urge that they are entitled to be discharged at the threshold

itself under Section 245(2) Cr.P.C. The mere fact that

cognizance has been taken already will not fetter the jurisdiction

Crl.M.C.No.615/07 4

of the learned Magistrate to consider the plea of discharge under

Section 245(2) Cr.P.C on the materials then available. Such

indictees can also wait for the completion of the enquiry under

Section 244 Cr.P.C and then claim discharge under Section 245

(1) Cr.P.C.

5. In the peculiar facts and circumstances of this case, I

am satisfied that the interests of justice will be served eminently

by permitting the petitioner to appear through counsel until the

learned Magistrate decides (if he so decides) that charges

deserve to be framed under Section 246 Cr.P.C.

6. This Criminal Miscellaneous Case is, in these

circumstances, allowed in part. The prayer for quashing the

proceedings is turned down. But it is directed that the

petitioners shall be permitted by the learned Magistrate to

appear through their counsel until the learned Magistrate takes

a decision (if such decision be taken) that charges are liable to

be framed under Section 246 Cr.P.C.

(R.BASANT, JUDGE)

jsr

Crl.M.C.No.615/07 5

Crl.M.C.No.615/07 6

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006