High Court Kerala High Court

George Kutty vs Seenamol on 21 January, 2010

Kerala High Court
George Kutty vs Seenamol on 21 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3602 of 2009()


1. GEORGE KUTTY, S/O.THOMAS,
                      ...  Petitioner

                        Vs



1. SEENAMOL, PUNNALAKKATTIL HOUSE,
                       ...       Respondent

2. STATE OF KERALA-REPRESENTED BY

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/01/2010

 O R D E R
                     V. RAMKUMAR, J.
                  = = = = = = = = = = = = =
                   Crl.R.P.No.3602 of 2009
                 = = = = = = = = = = = = = =
            Dated this the 21st day of January, 2010

                             ORDER

The revision petitioner, who is the accused in C.C.No.348

of 2006 on the file of the J.F.C.M-II, Hosdurg, challenges the

order dated 10.6.2009 in C.M.P.No.1989 of 2008 as per which he

sought his discharge on the ground that cognizance of the

offence was taken beyond the period of limitation.

2. The case of the prosecution can be summarised as

follows:-

The revision petitioner who was the neighbour of

the de-facto complainant Seena Thomas got

acquainted with her and offered to marry her. On the

promise to marry her he had sexual intercourse with

her on several occasions and when the lady became

pregnant the revision petitioner made himself scarce

by escaping to his native place at Kanjirappally in

Kottayam district. The revision petitioner has thereby

committed an offence punishable under Section 417

IPC.

Crl.R.P. No. 3602 of 2009
2

3. The learned Magistrate took cognizance of the offence

beyond the period of one year prescribed under Section 468

Cr.P.C. After the appearance of the revision petitioner/accused,

he was supplied with the copy of the prosecution records and a

charge was framed against him . He pleaded not guilty to the

charge framed against him by the trial court for the

aforementioned offence and the case was posted for

prosecution evidence. It was at that stage that the petitioner

filed C.M.P.No.1989/80 in C.C.No.348/2006 under Section 239

r/w 245(2) Cr.P.C to discharge him on the ground that the

cognizance of the offence was taken beyond the period of

limitation.

4. The court below after narrating the facts of the case

took notice of the fact that eventhough the cognizance of the

offence was taken beyond the period of limitation by the

predecessor in the office of the Magistrate, considering the facts

and circumstances of the case discussed earlier in the order,

held that this was a fit case where the delay has to be condoned

in the interest of justice, in view of the latter part of Section 473

Cr.P.C.

Crl.R.P. No. 3602 of 2009
3

5. The learned counsel for the petitioner placed strong

reliance on decision State of Himachal Pradesh v.Tara Dutt

and another ( AIR 2000 SC 297) to contend for the position that

the court below was not right in condoning the delay in the

interests of justice without giving reasons to condone the delay.

6. I cannot agree. The court below has given the reasons

in the previous paragraphs where the facts of the case have been

narrated. That, according to me, will constitute the reasons to

condone the delay in the interests of justice. The court had the

power to invoke the latter part of Section 473 Cr.P.C and

condone the delay in the interests of justice. It was a proper

exercise of discretion. If the delay was not condoned justice

would have been the first casualty.

I do not find any good ground to interfere with the order

passed by the court below. This Revision is accordingly

dismissed.

Dated this the 21st day of January, 2010.

V. RAMKUMAR, JUDGE

sj