High Court Kerala High Court

Bino Thomas vs State Of Kerala on 13 November, 2008

Kerala High Court
Bino Thomas vs State Of Kerala on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2849 of 2008()


1. BINO THOMAS, S/O.LATE THOMAS,
                      ...  Petitioner
2. SAJU MATHEW,
3. BINDHU SAJU,
4. AMMUKUTTY THOMAS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/11/2008

 O R D E R
                 M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                 CRL.R.P.NO. 2849 OF 2008
                   ............................................
     DATED THIS THE           13th DAY OF NOVEMBER, 2008

                                   ORDER

Revision petitioners are the accused in C.C.31 of 2006 on

the file of Judicial First Class Magistrate-II, Aluva. Revision

petition is filed challenging the order passed by learned

Magistrate in CMP 2327 of 2007, an application filed by them to

discharge them under Section 239 of Code of Criminal

Procedure.

2. Learned counsel appearing for petitioners was heard.

The argument of the learned counsel is that there is no material

before the court to prima facie show that petitioners committed

the offence under Section 451, 341, 323 and 498A read with 34

IPC and even though prosecution has a case that revision

petitioner has also committed an offence under Section 324 IPC

and learned Magistrate found that there is no prima facie case of

commission of offence under Section 324 IPC, at least they

should have been discharged for the offence under Section 324

IPC.

3. On hearing the learned counsel and going through the

order passed by learned Magistrate, I do not find any reason to

CRRP 2849/2008 2

interfere with the order. When learned Magistrate found that the

materials produced before the court show only the commission of

an offence under Section 451, 341, 323 and 498A read with 34

IPC, it is not necessary to pass an order of discharge in respect

of the offence under Section 324 IPC. In such a case, charge

need be framed only for the offences which are prima facie

shown. At the stage of framing charge, learned Magistrate shall

go through the materials and decide on the materials produced

whether the materials so produced, if accepted unrebutted, will

prima facie show the offences. Learned Magistrate is competent

to go through the statements recorded under Section 161, at

that stage. The order shows that on the materials, learned

Magistrate was satisfied that it cannot be said there is no

material to connect petitioners with the offences read with

Section 34 IPC.

In such circumstances, petition is dismissed.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-