High Court Kerala High Court

Chincy vs State Of Kerala on 8 October, 2010

Kerala High Court
Chincy vs State Of Kerala on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2268 of 2010()


1. CHINCY, 41/149, AMMANKOVIL ROAD,
                      ...  Petitioner

                        Vs



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

2. BENNY VARGHESE, AGED 40 YEARS,

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/10/2010

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.
        ---------------------------------------------------------------
        Crl.M.C Nos.2268, 2920, 3387 & 3449 OF 2010
        ---------------------------------------------------------------
             Dated this the 8th day of October, 2010.


                                 O R D E R

Petitioners in Crl.M.C Nos.2268, 2920, 3387, 3449 of 2010

are respectively accused 1 to 7 in C.C.No.126 of 2008. Petitions

are filed under Section 482 of Code of Criminal Procedure to

quash the cognizance taken on a private complaint filed by the

first respondent.

2. The learned counsel appearing for the petitioners and the

first respondent in person were heard.

3. Learned counsel appearing for the petitioners argued that

based on the first information furnished by one Manju, Crime No.

64 of 2007 was registered and later during the investigation, first

respondent filed a private complaint and after a final report has

been submitted in Crime No.64 of 2007 which was taken

cognizance as O.S.No.171 of 2007, learned Magistrate has taken

cognizance of the offences without conducting an enquiry under

Section 202 of Code of Criminal Procedure or without considering

the final report submitted. It is therefore argued that the

cognizance taken is to be quashed in view of the statement that

Crl.M.C Nos.2268, 2920, 3387 & 3449 OF 2010 2

the address of the petitioner in Crl.M.C 2268 of 2010 shown is not

correct and he is not residing within the territorial limits of Judicial

First Class Magistrate, Muvattupuzha and, therefore, it is

mandatory that an enquiry under Section 202 of Code of Criminal

Procedure is to be conducted before taking cognizance and as it

was reiterated a report was called for from the learned

Magistrate, and whether inquiry under Section 202 Code of

Criminal Procedure was conducted.

2. The report submitted to the learned Magistrate shows

that after recording the statement of complainant’s witness who

was present, it was adjourned for further evidence and one more

witness was examined. It is only thereafter learned Magistrate has

taken cognizance of the offences.

3. First respondent made available certified copy of the

proceeding paper in CC.126 of 2008. The proceeding paper shows

that complaint was filed on 17.04.2007 and it was posted for

recording statement of the complainant and witness and it was

adjourned the adjourned date finding that Crime.No.64 of 2007

was already registered and being investigated, the learned

Magistrate postponed the enquiry as the investigation in

Crime.No.64 of 2007 of Piravom Police station is to be completed.

Crl.M.C Nos.2268, 2920, 3387 & 3449 OF 2010 3

The proceeding dated 30.11.2007 shows that a final report in

Crime No.64 of 2007 was submitted for verification and it was

posted to 7.12.2007 on which day the learned Magistrate has

recorded that based on final report cognizance was taken against

the accused Nos.3 and 4 and one Chakkappan. It is there after

the case was posted for recording the statement of the first

respondent under Section 244 of Code of Criminal Procedure. The

statement of the first respondent and one witness was recorded

on 15.12.2007. It was thereafter adjourned to further evidence on

11.1.2008. On that day complainant was represented, one

witness was present and their sworn statements were recorded

and thereafter it was posted for hearing. The order dated

18.3.2008 reads:-

“Petitioner present. Perused the records. Sub
Inspector of Police, Piravom has already filed charge sheet
in Crime No.64 of 2007 regarding the incident against A3
and A4 herein and another. Petition has made out the
involvement of A1, A2, A5 to 9 here in as accused Nos.1 to
7 filed as C.C.No.126 of 2008. Issue summons to accused
to 24.5.2008”

4. Summons was issued as provided under Section 202 of

Code of Criminal Procedure. The question is whether the said

cognizance taken is to be quashed on the contentions raised by

the petitioners.

Crl.M.C Nos.2268, 2920, 3387 & 3449 OF 2010 4

5. Though learned counsel appearing for petitioners

vehemently argued that the learned Magistrate has not

considered the final report submitted in Crime.No.64 of 2007 and

without applying the mind, mechanically it was taken cognizance

of the offences, on a private complaint. In the light of the

proceeding paper recorded by 18.3.2008, I cannot agree with the

submission. When taking cognizance on a private complaint, the

Magistrate is not to record the reasons for taking cognizance.

Order must reflect the fact that Magistrate applied mechanical

mind on the relevant facts. The order dated 18.3.2008 shows that

Magistrate has considered the relevant facts and decided to take

cognizance as against some of the accused alone, on satisfying

that they are also involved in the incident or they are not seen

involved as per the final report. In such circumstances, I do not

find it just or proper to exercise jurisdiction of this Court under

Section 482 of Code of Criminal Procedure to quash the

cognizance taken. Petitioners are entitled to raise all the

contentions raised herein before the learned Magistrate and seek

an order of discharge as provided under Section 245 (1) of Code

of Criminal Procedure. The learned counsel appearing for the

petitioner in Crl.M.C.No.3387 of 2010, Fifth accused, submitted

Crl.M.C Nos.2268, 2920, 3387 & 3449 OF 2010 5

that she did not received any summons. So fifth accused is at

liberty to appear before the learned Magistrate and raise all the

contentions. The learned counsel submitted that presence of the

petitioners may be dispensed with for that purpose. It is up to the

petitioners to apply before Magistrate under section 205 of Code

of Criminal Procedure to dispense with his presence. If such an

application is filed, learned Magistrate not to insist for the

personal presence of the petitioners for that purpose. Cri.M.Cs are

disposed of as above.

M.SASIDHARAN NAMBIAR, JUDGE.

mns