High Court Kerala High Court

Jayachandran.P.R. vs State Of Kerala on 11 June, 2007

Kerala High Court
Jayachandran.P.R. vs State Of Kerala on 11 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1672 of 2007()


1. JAYACHANDRAN.P.R., AGED 36 YEARS,
                      ...  Petitioner

                        Vs



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

2. BHANUDAS.K., S/O.CHAMI.K.,

                For Petitioner  :SRI.P.K.SAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/06/2007

 O R D E R






                             R. BASANT, J.

              -------------------------------------------------

                     CRL.M.C.NO. 1672 OF 2007

              -------------------------------------------------

               Dated this the 11th  day of June, 2007



                                  ORDER

The petitioner had filed two private complaints against

two different individuals both making allegations under

Sec.138 of the Negotiable Instruments Act in both cases. In

one, the accused was Bhanudas – the 2nd respondent herein.

In the other, the accused was one Rajesh.

2. The dispute with the Rajesh was settled. The

petitioner filed an application for withdrawal of the case under

Sec.257 of the Cr.P.C. Both cases were pending before the

learned Chief Judicial Magistrate as M.Ps. as cognizance had

not been taken. When the application under Sec.257 of the

Cr.P.C. was filed, the Crl.M.P. number was shown wrongly.

Crl.M.P.No.4293/05 is really the number of the case in which

Bhanudas – the 2nd respondent herein is the accused. But in

the withdrawal application to withdraw the case against

CRL.M.C.NO. 1672 OF 2007 -: 2 :-

Rajesh, the number was shown wrongly as Crl.M.C.No.4293/05.

The learned Chief Judicial Magistrate granted permission for

withdrawal in Crl.M.P.No.4293/05. That was the case against

the 2nd respondent herein. Thus, the 2nd respondent herein

received an unjustified dismissal of the complaint against him on

account of the wrong quoting of the Crl.M.P. Number, even

though the name of the accused was correctly shown in such

application. The petitioner now finds himself in a very

unsatisfactory situation. He has settled the dispute with Rajesh

and filed an application for withdrawal. He had not settled the

dispute with Bhanudas. Bhanudas has now obtained an

acquittal. It is submitted that later, the case against Rajesh has

been closed and withdrawn.

3. So the resultant incongruity is that though the case

against the 2nd respondent has not been withdrawn, on account

of the erroneous number shown, the case against the 2nd

respondent has been closed. The petitioner has come to this

Court with a prayer that such anomaly/incongruity may be

redressed.

4. The 2nd respondent has not so far appeared before the

learned Chief Judicial Magistrate, it is submitted. A report of the

learned Chief Judicial Magistrate was called for. The report

CRL.M.C.NO. 1672 OF 2007 -: 3 :-

confirms the facts referred above.

5. The 2nd respondent has thus secured and the petitioner

has suffered an unjustified termination of the proceedings

initiated against the 2nd respondent as Crl.M.P.No.4293/05. The

same deserves to be corrected invoking the extraordinary

inherent jurisdiction of this Court under Sec.482 of the Cr.P.C.

Of course, the petitioner was also, in part, responsible in that he

had shown the incorrect number in the application for

withdrawal under Sec.257 of the Cr.P.C. That inadequacy

notwithstanding, I am satisfied that the prayer can be allowed.

6. In the result:

(a) This Crl.M.C. is allowed.

(b) The impugned order in Crl.M.P.No.4293/05 (a copy of

the order is produced as Annexure-D) is hereby set aside.

(c) The learned Chief Judicial Magistrate shall now dispose

of Crl.M.P.No.4293/05 afresh in accordance with law.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge