High Court Kerala High Court

Elizebath Geevarghese vs State Of Kerala on 11 July, 2008

Kerala High Court
Elizebath Geevarghese vs State Of Kerala on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 912 of 2004()


1. ELIZEBATH GEEVARGHESE, W/O.GEEVARGHESE,
                      ...  Petitioner
2. GEEVARGHESE @ KUNJUMON, KAITHAVANA,

                        Vs



1. STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. JOICE BABU, KAITHAVANA, ANGADICKAL

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :SRI.SAJJU.S

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :11/07/2008

 O R D E R
                            M.C. HARI RANI,J

            ==============================

                       CRL.M.C. NO. 912 OF 2004

             ============================

            DATED THIS THE 11TH DAY OF JULY 2008

                                 ORDER

The Crl.M.C.is filed by the accused in C.C.No.611/2003 on the

file of the Judicial First Class Magistrate Court, Adoor. Brief facts of

the case are as follows:

2. Petitioners 1 and 2 herein are accused Nos.1 and 2

respectively in C.C.No.611/2003. The first petitioner is the wife of the

second petitioner. Second respondent is the wife of the brother of the

second petitioner. Petitioners are employed in South Africa. During

January 1999, the first petitioner was admitted in Medical Mission

Hospital, Thiruvalla from 7-1-1999 to 22-1-1999. Before returning to

South Africa, the first petitioner entrusted certain gold ornaments to

the second respondent for keeping in safe custody. The second

respondent did not return the gold ornaments when the petitioners

came back to Kerala, inspite of repeated requests. Hence, the

petitioners suffered a loss of Rs.25,000/- for which the first petitioner

filed a private complaint dated 11-1-2002 before the Judicial First

CRL.M.C.NO. 912/2004 -2-

Class Magistrate Court, Adoor against the second respondent alleging

commission of offence under Section 406 of the Indian Penal Code, a

copy of which is produced as Annexure-I, which was referred to police

under Section 156(3) of the Code of Criminal Procedure and Crime

No.14/2002 of Koduman Police station was registered against the

second respondent. Copy of the F.I.R. is produced as Annexure-2.

The police, after investigation, filed a refer report 62/02 before the

Judicial First Class Magistrate Court, Adoor. Thereafter, the first

petitioner filed a protest complaint dated 20-1-2003 against the refer

charge, copy of which is produced as Annexure-3. After filing the refer

report, the second respondent filed a complaint dated 30-11-2002 and

C.M.P.No.16370/2002 against the petitioners before the Judicial First

Class Magistrate Court, Adoor alleging that petitioners filed a false

complaint against her and also told to several people that second

respondent misappropriated gold. According to the second

respondent, her goodwill and moral status were affected. The second

respondent alleged that the petitioners committed offences under

Sections 499,500 and 501 read with Section 34 of the Indian Penal

Code. Copy of the complaint dated 30-11-2002 is produced as

Annexure-4. Copies of the sworn statement of the second respondent

CRL.M.C.NO. 912/2004 -3-

and others are produced as Annexures 5,6 and 7. The learned

Magistrate has taken cognizance of the offences and C.C.No.611/2003

has been taken on the file of the Judicial First Class Magistrate Court,

Adoor against petitioners/ accused 1 and 2 respectively. Thus the

allegation against the petitioners in Annexure-4 is that they defamed

the second respondent by filing Annexure-1 complaint regarding

misappropriation of gold ornaments and spread news about it among

the villagers. It is alleged in this petition that Annexure-4 complaint

has been filed by the second respondent against petitioners 1 and 2

malafidely to harass and to wreak vengeance against them with the

attempt to see that the petitioners are prevented from return to India

so as to avoid legal proceedings against the 2nd respondent. The

petitioners are taking steps to pursue the protest complaint,Annexure-

3, filed by them against the refer report 62/2002. In the

circumstances, this petition is filed by petitioners 1 and 2 under

Section 482 of the Code of Criminal Procedure with the prayer to

quash Annexure-4 and all further proceedings pursuant thereto

including the proceedings in C.C.No.611/2003 on the file of the Judicial

First Class Magistrate Court, Adoor.

2. Heard the learned counsel appearing for the petitioners, the

CRL.M.C.NO. 912/2004 -4-

second respondent and the learned Government Pleader.

3. It is submitted by the learned counsel appearing for the

petitioners that even assuming the allegations in the complaint,

Annexure-4, is correct, it will not constitute an offence under Section

499 of the I.P.C.for the reason that the exact nature of words were

not extracted and no proceedings can be initiated against the

petitioners. It is also submitted that the proceedings were initiated

against the second respondent herein in good faith and the same was

referred by the police after investigation. Hence, the petitioners are

entitled to get the benefit of 8th exception to Section 499 as the

accusation was made by them before a court of law in good faith.

The learned counsel for the petitioners has stated that the

petitioners are taking steps to pursue the protest complaint,

Annexure-3 dated 20-1-2003 filed by them.

4. According to the learned counsel appearing for the second

respondent, a frivolous complaint, Annexure-1 was filed against the

second respondent which was referred by the police after investigation

as revealed from the refer report. It was in such circumstances, the

second respondent filed the complaint, Annexure-4 before the Court of

Judicial First Class Magistrate Court, Adoor against the petitioners

CRL.M.C.NO. 912/2004 -5-

herein. It is also submitted by the learned counsel appearing for the

second respondent that the prayer in this petition to quash Annexure-

4 may not be allowed.

5. Whether an offence under Section 499 I.P.C. has been made

out in the complaint, Annexure-4 against the petitioners herein and

whether the statements in the complaint, Annexure-1 were made by

the first petitioner against the second respondent in good faith

etc.have to be decided on the facts and circumstances of the case after

evaluating the evidence adduced by the parties. Proof of exception to

Section 499 as claimed by petitioners herein will arise only when the

offence is established. It is the exception that takes away the act

from the purview of the penal provision and makes it not an offence.

Burden is on the accused to prove the benefit of any exception which

takes away his act from the penal provisions. It is within the powers

and functions of the Magistrate during trial to evaluate the evidence

and decide whether any of the exceptions are attracted. The party

who gets defeated in that respect must have the opportunity to

challenge that finding in the appropriate forum. The functions and

powers of the Magistrate in that respect cannot be usurped by this

Court in exercise of the inherent powers especially when the

CRL.M.C.NO. 912/2004 -6-

availability of the exception itself is in dispute and the matter requires

evidence. As regards the allegations made against the petitioners in

the complaint before the court of Judicial First Class Magistrate,

Adoor, a copy of which is produced as Annexure-4, on a reading of it,

I do not think that it will be justified at this stage to quash the

complaint as prayed for in this petition. At this stage, I cannot

embark upon weighing the evidence and come to any conclusion to

hold, whether or not the allegations made in the complaint constitute

an offence punishable under Section 500 I.P.C. It is the settled legal

position that a court has to read the complaint as a whole and find out

whether the allegations disclosed therein constitute an offence under

Section 499 triable by the Magistrate. The Magistrate after taking

sworn statement of the complainant and others, prima facie, came to

the conclusion that the allegations might come within the definition of

“defamation” under Section 499 of the Indian Penal Code and could be

taken cognizance of and initiated proceedings against the petitioners

herein in C.C.No.611/2003. But these facts are to be established at

the time of trial and to be decided after evaluating the evidence

adduced by both parties. In the circumstances, I find that at this

stage, it is not proper to quash the complaint,Annexure-4, and further

CRL.M.C.NO. 912/2004 -7-

proceedings in C.C.No.611/2003 on the file of the Judicial First Class

Magistrate Court, Adoor by exercising the inherent jurisdiction under

Section 482 of the Code of Criminal Procedure and this petition is

liable to be dismissed.

In the result, the Crl.M.C.is dismissed.

M.C. HARI RANI
JUDGE

ks.