High Court Kerala High Court

E.V.Mahesh vs State Of Kerala on 6 June, 2008

Kerala High Court
E.V.Mahesh vs State Of Kerala on 6 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 643 of 2001()



1. E.V.MAHESH
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.K.RAMKUMAR

                For Respondent  :SRI.K.A.SALIL NARAYANAN

The Hon'ble MR. Justice A.K.BASHEER

 Dated :06/06/2008

 O R D E R
                             A.K.BASHEER, J.
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        Crl.R.P.No.643 OF 2001
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 6th day of June 2008

                                     ORDER

Petitioner was the defacto complainant in Crime

No.154/98 registered by Kozhikode Town Police against

respondent No.2 herein, alleging commission of offences

punishable under Sections 448, 506(1) IPC. The allegation

was that the accused had trespassed into the STD booth being

run by the defacto complainant under the pretext of collecting

rent of the building on June 10, 1998 at about 2 p.m.

According to the defacto complainant, the accused had

criminally intimidated him and threatened him that he would

throw out all the articles in the booth.

2. The court below at the conclusion of the trial found

that the prosecution had not succeeded in proving the charge

against the accused. Accordingly, the accused was acquitted.

Petitioner has challenged the above order of acquittal in this

revision petition.

Crl.R.P.No.643 OF 2001
:: 2 ::

But, the main grievance of the petitioner appears to be

the direction issued by the learned Magistrate to initiate

proceedings against him under Section 250 of the Code of

Criminal Procedure. Petitioner contends that the said order is

totally unwarranted and unjustifiable. While acquitting the

accused, the learned Magistrate issued notice to the

petitioner directing him to show cause why he should not be

directed to pay compensation as provided under Section 250

of the Code.

Learned counsel for the petitioner fairly concedes that in

the nature of the evidence adduced by the prosecution, the

petitioner may not be able to successfully challenge the order

of acquittal passed by the learned Magistrate. But it is

contended by him that the direction of the Magistrate to

proceed against the petitioner under Section 250 is totally

unwarranted and unjustifiable.

It is on record that for some unknown reasons, the

prosecution had given up two independent eye witnesses.

Similarly, the doctor who had treated the petitioner after the

Crl.R.P.No.643 OF 2001
:: 3 ::

alleged incident was also not examined. The learned

Magistrate in the order had noticed the above aspects and

stated that the prosecution was conducted in a very

unsatisfactory manner. In that view of the matter, I am

satisfied that no further proceedings against the petitioner

under Section 250 of the Code of Criminal Procedure is

justified or warranted.

Therefore, the proceedings pending against the

petitioner in M.C.19/01 on the file of the Judicial Magistrate of

First Class-I, Kozhikode shall stand quashed, if the above

proceeding has not been closed or disposed of already.

Criminal Revision Petition is allowed to the above extent

confirming the order of acquittal of the accused in the case.

(A.K.BASHEER, JUDGE)
jes

Crl.R.P.No.643 OF 2001
:: 4 ::

A.K.BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – – – – – –

Crl.R.P.No.643 OF 2001

– – – – – – – – – – – – – – – – – – – – – – – – – –

ORDER

Dated 6th June 2008