High Court Kerala High Court

Kuttan @ Jayan vs State Of Kerala on 5 November, 2008

Kerala High Court
Kuttan @ Jayan vs State Of Kerala on 5 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4067 of 2008()


1. KUTTAN @ JAYAN
                      ...  Petitioner
2. VINOD KUMAR,
3. SUDHA
4. KOCHU @ MEENAKSHI

                        Vs



1. STATE OF KERALA, S.I.OF POLICE
                       ...       Respondent

2. KRISHNANKUTTY, S/O.ACHUTHAN NAIR

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :05/11/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.4067 of 2008
                    ----------------------------------------
            Dated this the 5th day of November 2008

                               O R D E R

The petitioners face allegations in a crime registered

alleging offences punishable inter alia under Sections 324 and

354 I.P.C. That crime relates to an incident on 20/6/2008 and

the crime was registered on 21/6/2008. All the four petitioners

are named in the F.I.R. The offence under Section 326 I.P.C is

not included in the F.I.R. Long later, the allegation under

Section 326 I.P.C was included in the crime as per report dated

31/7/2008. The petitioners have come before this court now to

contend that the belated inclusion of the allegation under

Section 326 I.P.C is not justified at all. It is contended that the

said inclusion is mala fide and not justified by any materials.

2. Notice was given to the learned Public Prosecutor.

The learned Public Prosecutor was requested to take

instructions. The learned Public Prosecutor submits that the

records clearly reveal that one of the injured, the brother of the

de facto complainant who is specifically referred to as an injured

in the F.I.R, is shown to have suffered fracture of the 3rd and 4th

Crl.M.C.No.4067/08 2

metacarpal and it is after receipt of authentic information of that

aspect that the allegation under Section 326 I.P.C has been

included. The case diary has been placed before me. The

relevant discharge certificate dated 31/7/2008 is also perused by

me. I find absolutely no merit in the grievance that Section 326

I.P.C has been included without any justification.

3. This Crl.M.C in these circumstances only deserves to

be dismissed. I do so.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.4067/08 3

Crl.M.C.No.4067/08 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008