High Court Kerala High Court

Joseph Chacko vs Valiya Valappil Damodaran on 13 March, 2009

Kerala High Court
Joseph Chacko vs Valiya Valappil Damodaran on 13 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1047 of 2001()



1. JOSEPH CHACKO
                      ...  Petitioner

                        Vs

1. VALIYA VALAPPIL DAMODARAN
                       ...       Respondent

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.GIRI

 Dated :13/03/2009

 O R D E R
                    V.GIRI, J
                  -------------------
               Crl.R.P.1047/2001
                 --------------------
     Dated this the 13th day of March, 2009

                     ORDER

The complainant in C.M.P.No.6581/2000 on

the files of the Judicial Magistrate of First

Class, Payyannur, is the petitioner in this

revision. The complaint was dismissed under

Section 203 of the Cr.P.C and hence this

revision.

2. The case of the complainant is that on

12.3.2000, the complainant, his father,

Chacko, mother, Thressiamma and a worker,

Damodaran had gone to the property

belonging to the complainant’s father for

attending to maintenance work. Accused

persons came and trespassed into the property

and started widening a road without

permission of the father or mother of the

complainant. Complainant’s mother was

abused and the complainant was assaulted.

Hence the complaint was lodged alleging that

Crl.R.P.1047/2001
2

the accused has committed offences punishable

under Sections 447, 341, 323 and 506(ii) IPC

read with Section 34 IPC. Learned Magistrate

recorded the statement of CW1 and then

dismissed the complaint under Section 203 of

the Cr.P.C declining to issue process on the

ground that it is clear that a case was

pending against the accused on the same date

he attacked the accused herein and that on

moving such a case this complaint has been

filed. I am not in a position to make out or

understand the reasoning given by the

learned Magistrate. If there is already a

case pending against the accused, then, it

is understandable as to why the learned

Magistrate felt that the present complaint

does not disclose enough materials to proceed

with the case. The order passed by the

Magistrate is clearly not satisfactory.

3. In the result, the order is set aside

and the learned Magistrate is directed to

Crl.R.P.1047/2001
3

consider the matter afresh and if he finds

that there are sufficient grounds to proceed

further with the case, he may do so by

issuing process under Section 204 of the

Cr.P.C. If the learned Magistrate finds that

the materials are inadequate to proceed,

then he shall pass a fresh and reasoned order

under Section 203 of the Cr.P.C., disclosing

the reasons as to why he finds it unnecessary

to proceed further with the complaint.

The Criminal Revision Petition is

allowed as above.

V.GIRI,
Judge

mrcs