High Court Kerala High Court

Jaffarudeen vs State Of Kerala on 13 August, 2008

Kerala High Court
Jaffarudeen vs State Of Kerala on 13 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3060 of 2008()



1. JAFFARUDEEN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.M.HABEEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/08/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 3060 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 13th day of August, 2008

                               O R D E R

The petitioners face indictment in a prosecution for the

offence punishable under Section 498A I.P.C. Cognizance has

been taken on the basis of the final report submitted by the police

after due investigation. I do note that cognizance has been taken

only for the offence under Section 498A I.P.C. The petitioners

have come to this Court with a prayer that the prosecution

initiated against them may be quashed. The case now stands

posted for appearance before the learned Magistrate on

18.11.2008. It is prayed that the powers under Section 482

Cr.P.C. may be invoked to quash the proceedings against them.

2. What is the reason? The learned counsel for the

petitioners submits that as far as accused/petitioners 2 to 5 are

concerned, there is absolutely no justifiable material against

them. The marriage between the spouses had taken place in

1996. For about a decade they had lived together happily. Three

Crl.M.C.No. 3060 of 2008
2

children were born in the wedlock. The spouses with the children were

residing abroad. They returned on 30.5.2005 and it is thereafter that

the F.I.R. was lodged on 30.7.2005. Long later on 20.10.2005 an

original petition was filed before the Family Court claiming past and

future maintenance. In such original petition the precise allegations

raised earlier in the F.I. Statement were not raised. Even in the F.I.

Statement no specific allegations whatsoever were raised against

petitioners 2 to 5. They have not been shown as accused in the F.I.R.

It is after investigation on such F.I.R. that petitioners 2 to 5 have been

brought on the array of accused. In these circumstances the

prosecution against them may be quashed, it is submitted first of all.

3. The learned counsel for the petitioners then submits that as

regards the first petitioner also the allegations are totally unjustified.

Counsel points out that in 2007 there was a settlement in the original

petition for past and future maintenance filed before the Family Court.

Even when that settlement was arrived at, it was not mentioned to or

known to the petitioners that such an F.I.R. has been registered and

proceedings are pending against them before the police. Suppressing

Crl.M.C.No. 3060 of 2008
3

that fact the claim for maintenance filed in 2005 was settled in 2007

and it is later that the petitioners have come to know that cognizance

has been taken in the present case under Section 498A I.P.C. In these

circumstances the counsel submits that the case as against the first

accused also deserves to be quashed invoking the jurisdiction under

Section 482 Cr.P.C.

4. I am afraid I am unable to agree with the learned counsel for

the petitioners. The fact that the allegations raised in the F.I.R.

registered on 30.7.2005 have not been reiterated in the original petition

claiming maintenance filed later in 2005 is too meager and inadequate

a reason to invoke the jurisdiction under Section 482 Cr.P.C. to quash

the proceedings. The allegations in the F.I.R. having already been

raised earlier, the mere fact that they were not raised again in the

original petition filed later is of no consequence at all except in the

matter of appreciation of evidence at later stages.

5. In so far as the claim of petitioners 2 to 5 are concerned, the

materials collected in the course of evidence are not placed before me.

The report, on the basis of which those petitioners were brought on the

Crl.M.C.No. 3060 of 2008
4

array of accused, is also not revealed to me. The counsel contends that

even in the 173 documents there is nothing to implicate petitioners 2

to 5. That question must of course be raised at the appropriate stage

before the learned Magistrate.

6. The mere fact that the spouses have lived together for 10

years, that three children were born in the wedlock and that the

maintenance petition filed is settled and compromised is no reason by

itself to justify the invocation of the powers under Section 482 Cr.P.C.

Premature termination of a proceedings can be claimed under the

ordinary provisions of the Code. In a warrant trial initiated on the

basis of a final report submitted by the police such premature

termination of proceedings can be claimed by discharge at the stage of

Section 239/240 Cr.P.C.

7. Of course, this court has jurisdictional competence under

Section 482 Cr.P.C. in an appropriate case to invoke the extra ordinary

inherent jurisdiction to prematurely terminate the criminal proceedings

against indictees. But such powers cannot be invoked as a matter of

course. Sufficient, satisfactory and exceptional reasons must be

Crl.M.C.No. 3060 of 2008
5

shown to exist to justify such invocation. I repeat that normally and

ordinarily a person wanting to claim premature termination must claim

such premature termination under Section 239 Cr.P.C. The petitioners’

option to claim such premature termination by discharge at the stage of

Section 239 Cr.P.C. shall remain unfettered notwithstanding the

dismissal of this Crl.M.C. The petitioners can appear before the

learned Magistrate and claim discharge under Section 239 Cr.P.C. The

learned Magistrate must consider such plea and take appropriate

decision.

8. I find merit in the contention of the learned counsel for the

petitioners that petitioners 2 to 5 ought to be given the option to

appear through their counsel and claim discharge under Section 239

Cr.P.C. In the peculiar facts and circumstances of the case, I find such

request to be absolutely justified.

9. This Crl.M.C. Is hence dismissed with the observation that

the petitioners can appear before the learned Magistrate and claim

discharge at the stage of Section 239/240 Cr.P.C. It is further directed

that the personal presence of petitioners 2 to 5 shall not be insisted to

Crl.M.C.No. 3060 of 2008
6

consider such plea for discharge. If they appear through counsel and

advance the plea for discharge, their personal presence shall not be

insisted until and if the learned Magistrate finds that charges are to be

framed against them also. Only if the learned Magistrate finds that

such charges are liable to be framed, need petitioners 2 to 5 appear in

person before the learned Magistrate.

(R. BASANT)
Judge
tm