High Court Kerala High Court

Jayadevi vs The State Of Kerala on 24 August, 2007

Kerala High Court
Jayadevi vs The State Of Kerala on 24 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3157 of 2007()


1. JAYADEVI, D/O. DEVAKI,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/08/2007

 O R D E R
                           V. RAMKUMAR, J.

               ````````````````````````````````````````````````````
                     Crl. R.P. No. 3157 OF 2007
               ````````````````````````````````````````````````````
              Dated this the 24th day of August, 2007

                                 O R D E R

The revision petitioner is the defacto complainant in

Crime No.258/06 of Neyyardam Police Station for offences

punishable under sections 447 and 436 IPC. He challenges the

order dated 13.2.07 passed by the JFCM, Kattakkada in

CP.No.7/07.

2. Eventhough the 2nd respondent/accused was duly

served, he has not chosen to enter appearance.

3. After investigation in the above crime, the police filed a

charge sheet against the 2nd respondent herein for the aforesaid

offences. The JFCM, Kattakkada took cognizance of the

aforesaid offences and registered the case as C.P.No.7/2007 on

1.2.2007. Thereafter, on 13.2.07 the Magistrate took the view that

section 436 IPC is not made out and converted the C.P. case into

a C.C. case and re-registered the case as C.C.No.126/07. It is the

said order which is assailed by the defacto complainant.

4. The procedure adopted by the learned Magistrate is a

strange one. After taking cognizance of the offences one of which

Crl.R.P.No.3157/07
: 2 :

is sessions offence and after registering the case as CP.7/07 the

Magistrate could not have made a somersault by deleting the

offence under section 436 IPC and converting the committal

proceedings into C.C.No.126/07. That at best, could have been

done by the court of sessions under section 228 Cr.P.C. after the

preliminary hearing under section 227 Cr.P.C. The order passed

by the Magistrate deleting section 436 IPC and re-registering the

case as C.C.126/07 is set aside and the Magistrate is directed to

proceed with CP.7/07 in accordance with law.

This revision is disposed of as above.

(V. RAMKUMAR, JUDGE)
aks