High Court Kerala High Court

Jayachandran vs State Of Kerala on 17 February, 2010

Kerala High Court
Jayachandran vs State Of Kerala on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 409 of 2010()


1. JAYACHANDRAN, AGED 33 YEARS,
                      ...  Petitioner
2. THANKAMANI, AGED 66 YEARS,
3. KOUSALYA, AGED 62 YEARS,

                        Vs



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

2. KUMARAN, S/O.SANKARAN, MANAKKALATH HOUSE

                For Petitioner  :SRI.P.K.SAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :17/02/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ------------------------------------------
            CRL.M.C.NO.409 OF 2010
           ------------------------------------------
           Dated 17th February 2010


                         O R D E R

Petitioners are the accused in

C.C.562/2009 on the file of Judicial First

Class Magistrate’ court, Kunnamkulam, taken

cognizance for the offences under Sections

463, 464, 465, 468, 471 and 120B read with

Section 34 of Indian Penal Code on

Annexure-A6 final report. Petition is filed

under Section 482 of Code of Criminal

Procedure to quash Annexure-A6 final report

and the cognizance taken and to stay the

trial till a decision is rendered in

O.S.701/2008 on the file of Sub court,

Thrissur and also to grant permanent

exemption to petitioners 2 and 3, who are

aged ladies. Case of the petitioners is

Crmc 409/10
2

that O.S.701/2008 is pending before Sub

court, Thrissur where the genuineness of

the very same document is being tried and

till a decision is taken in the suit,

learned Magistrate shall not try the case.

It is also contended that when the original

document which is allegedly forged is not

produced before the court, learned

Magistrate should not have taken cognizance

of the offences and in any case,

petitioners 2 and 3 are to be exempted from

personal appearance.

2. Learned counsel appearing for

the petitioners and learned Public

Prosecutor were heard.

3. Though learned counsel

appearing for the petitioners argued that

as the very same question is being agitated

Crmc 409/10
3

before the civil court between the parties

and the question whether the disputed

documents were forged or not is to be

decided by the civil court, I cannot agree

with the submission of the learned counsel

that the finding to be rendered in

O.S.701/2008 is binding on the criminal

court. Criminal court has to decide the

question whether there was forgery based on

the evidence to be let in before the said

court. Therefore, there cannot be a

direction to keep the case in abeyance till

a decision in O.S.701/2008 is taken. Though

learned counsel vehemently argued that for

the failure to produce original documents

which is allegedly forged, the case is to

be quashed ,I cannot agree with the said

submission also. Petitioners are entitled

Crmc 409/10
4

to raise all the contentions before the

learned Magistrate and seek an order of

discharge under Section 239 of Code of

Criminal Procedure. Petitioners 2 and 3

are at liberty to file an application

under Section 205 of Code of Criminal

Procedure for permanent exemption. If such

an application is filed, it is for the

learned Magistrate to consider and pass

appropriate order in accordance with law.

So long as the identity of the petitioners

is not disputed, if proper application is

filed as provided under Section 205, I

find no reason why the exemption shall

not be allowed.

Petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

Crmc 409/10
5

uj.