High Court Kerala High Court

Kalarikkal Beevathu vs The State Of Kerala Represented By on 29 October, 2010

Kerala High Court
Kalarikkal Beevathu vs The State Of Kerala Represented By on 29 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3915 of 2009()


1. KALARIKKAL BEEVATHU, W/O.KUNHALI HAJI,
                      ...  Petitioner
2. JAMEELA, W/O.MUHMMED BAVA,
3. SAINABHA, W/O.MUHAMMED,

                        Vs



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

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/10/2010

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

            ---------------------------------------------
             CRL.M.C.NO.3915 OF 2009
            ---------------------------------------------
            Dated         29th    October, 2010


                           O R D E R

Petitioners are mother-in-law and

sister-in-laws of the second respondent.

Petitioners are accused 2 to 4 and second

respondent, the de facto complainant in

C.C.228/2007 on the file of Judicial First

Class Magistrate’s Court, Tirur. Second

respondent filed Annexure-A1 complaint before

Judicial First Class Magistrate, Tirur

alleging that petitioners along with the

first accused, husband of the second

respondent, committed offences under Section

498 A of Indian Penal Code. It was sent for

investigation under Section 156(3) of Code of

Criminal Procedure. Annexure-A2 FIR in Crime

No.179/2007 of Tirur Police Station was

Crmc 3915/09
2

registered accordingly. After investigation,

Annexure-A3 final report was submitted before

learned Magistrate on 13/3/2007 and cognizance

for the offence under Section 498 A of Indian

Penal Code was taken on 16/3/2007. Petition is

filed under Section 482 of Code of Criminal

Procedure to quash the cognizance taken against

them contending that even as per the

allegations in the complaint, the alleged

cruelty by the petitioners three years prior to

the filing of Annexure-A1 complaint and

therefore, learned Magistrate should not have

taken cognizance, in view of Section 468 of

Code of Criminal Procedure.

2. Learned counsel appearing for the

petitioners and learned Public Prosecutor were

heard. Though notice was served on the second

respondent, she did not appear.

Crmc 3915/09
3

3. As it was found that cognizance was

taken beyond the period of three years, from

the date of the alleged cruelty committed by

the petitioners, a report was called for from

the learned Magistrate whether, any petition

was filed to condone the delay to take the

cognizance showing the reasons for the delay

and whether the cognizance was taken after

condoning the delay. Learned Magistrate

submitted that no petition was submitted to

condone the delay showing any reason and delay

was not condoned and instead, the cognizance

was taken on receipt of the final report.

4. A reading of Annexure-A1 complaint

establishes that the specific case of the

second respondent against petitioners is that

till first of 2003, she was living with the

husband and the in-laws, after her marriage

Crmc 3915/09
4

with the first accused on 27/4/1998. The

husband was employed in Gulf. Allegation in

paragraph 4 of the complaint is that finding

that it was intolerable for her to continue to

live in the matrimonial home, Subair her

brother came and took her to her house and

thereafter, none of the petitioners had seen

her or made any enquiry. In paragraph 5, it is

alleged that during the first week of 2004,

first accused the husband returned from Gulf

and pursuant to a mediation, under the belief

that she could live happily there, second

respondent had gone with the first petitioner

to their house and though she stayed there for

some days, she experienced cruelty and the

first accused had gone to Gulf and she was

sent to her house. It is specifically alleged

that for more than three years, earlir to the

Crmc 3915/09
5

filing of the complaint there was no enquiry

from the petitioners. The said allegation

itself establishes that, even if there was

any cruelty by the petitioners, it was either

before the first of 2003 or some days during 1st

of 2004. As provided under Section 468 of Code

of Criminal Procedure, when the maximum

sentence provided for an offence under Section

498 A is imprisonment for three years, the

period of limitation is three years. Annexure-

A3 final report does not show any reason for

condoning the delay. Report of the learned

Magistrate also shows that there was no

petition showing the reason for the delay or

any order to condone the delay, before taking

cognizance as provided under Section 473 of

Code of Criminal Procedure. In such

circumstances, cognizance taken against the

Crmc 3915/09
6

petitioners could only be quashed.

Petition is allowed. Cognizance taken

against the petitioners, the accused 2 to 4 in

C.C.228/2007 on the file Judicial First Class

Magistrate’s Court, Tirur is quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.