High Court Kerala High Court

Kunhassi vs Sumayya on 10 February, 2011

Kerala High Court
Kunhassi vs Sumayya on 10 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 330 of 2011()


1. KUNHASSI, W/O.LATE CHENOTH IBRAHIM,
                      ...  Petitioner
2. SHAHIDA, D/O.LATE CHENOTH IBRAHIM,
3. HARIS, S/O.LATE CHENOTH IBRAHIM,
4. MUSTHAFA,

                        Vs



1. SUMAYYA,
                       ...       Respondent

2. STATE REPRESENTED BY PUBLIC

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :10/02/2011

 O R D E R
                   THOMAS P.JOSEPH, J.
            ====================================
                     Crl. M.C. No.330 of 2011
            ====================================
         Dated this the 10th    day of February,    2011


                            O R D E R

Petitioners are accused 2 to 5 in Crime No.809 of 2010 of

Payyannur Police Station for offences punishable under Sections

315 and 498A read with Section 34 of the Indian Penal Code.

Annexure-AIII is the complaint preferred by respondent No.1 which

was forwarded for investigation under Section 156(3) of the Code

of Criminal Procedure (for short, “the Code”) and based on which

the FIR was registered. Annexure-AIII, complaint contained

allegations that petitioners and first accused directly or indirectly

had always been demanding more ornaments and money and a

share in the property of mother of respondent No.1. It is alleged

that the first accused assaulted respondent No.1 on 13.12.2010

which was happily watched by the petitioners who even scolded

her. There are certain other allegations also in the complaint

implicating petitioners and the first accused. It is stated that first

respondent at the time she was allegedly assaulted by the first

accused was carrying, she consulted a medical officer who

advised her to have termination of the pregnancy (due to the

CRL.M.C. No.330 of 2011
-: 2 :-

alleged assault on her) and accordingly the pregnancy was

aborted on 26.12.2008 (due to first accused kicking her on the

abdomen).

2. It is contended by learned counsel for petitioners that

complaint is nothing but a sequel to the first accused not

complying with the demand of respondent No.1 to have a

separate residence. First accused had issued Annexure-AI, notice

on 20.03.2010 seeking restitution of conjugal rights to which first

respondent gave Annexure-AII, reply dated 07.04.2010. Learned

counsel invited my attention to paragraphs 9 and 10 of Annexure-

AII, reply where respondent No.1 is stated to have expressed

her desire to have a separate residence with the first accused. It

is also submitted by the learned counsel that police is harassing

petitioners in the light of the FIR. Learned counsel contends that

this is a fit case where FIR is to be quashed.

3. Truth or otherwise of the allegations in the complaint

and FIR are not required to be gone into in a proceeding under

Sec.482 of the Code. Allegations and counter allegations made by

the parties is a matter which should attract the attention of the

officer who is investigating the case who shall ascertain whether

the allegations are correct and if so who committed what offence.

I am sure , the Investigating Officer will look into all these aspects

CRL.M.C. No.330 of 2011
-: 3 :-

in the matter including the stand of petitioners as to why the first

respondent has filed the complaint, before concluding as to

whether any offence has been committed. In that view of the

matter I do not find reason to stall the investigation. But I direct

that the Investigating Officer shall not cause any harassment to

the petitioners while investigating the case. In case any final

report is filed against petitioners it is open to them to meet the

same as provided under law. I also make it clear that it is open to

the petitioners to move appropriate court with application for bail

and if any such application is preferred the court concerned shall

dispose of the same having regard to the facts and circumstances

of the case.

Criminal Miscellaneous Case is disposed of with the above

observations and directions.

THOMAS P. JOSEPH, JUDGE.

vsv