IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2172 of 2007()
1. K.N. PURUSHAN, AGED 58 YEARS,
... Petitioner
2. SABU P., AGED 33 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. MATHEW KURUVILA, AGED 52 YEARS,
For Petitioner :SRI.B.RENJITHKUMAR
For Respondent :SRI.C.K.VIDYASAGAR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :12/06/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No.2172 OF 2007
===========================
Dated this the 12th day of June,2009
ORDER
This petition is filed under section 482 of Code
of Criminal Procedure to quash Annexure A1 complaint
and Annexure A2 First Information Report registered by
the Police, based on an order of the learned Magistrate
for investigation under section 156(3) of the Code of
Criminal Procedure, contending that no offence as
alleged is made out in the complaint and therefore the
proceedings is to be quashed. The Sub Inspector of
Police, Thodupuzha who is investigating the case filed
an affidavit stating that investigation revealed that
no offence under section 420 IPC is made out and in
view of the order of stay granted by this court no
refer report could be filed.
2. On hearing the learned counsel and going
through Annexure A1 complaint, it is clear that claim
of the third respondent de facto complainant, is that
he was cheated by failure to pay the amount by the
petitioner pursuant to an agreement entered into. The
ingredients of an offence under section 415 of Indian
Crl.M.C.2172/2007 2
Penal Code is necessary to constitute an offence under
section 420. The complaint does not reveal the ingredients
constituting the offence. It is admitted by the Public
Prosecutor also. In view of the submission of the learned
Public Prosecutor that based on the investigation only a
refer report could be filed, I do not find it necessary to
quash the proceedings invoking the powers under section 482
of the Code of Criminal Procedure.
Petition is disposed accordingly.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006