High Court Kerala High Court

Lazar vs State Of Kerala on 29 June, 2009

Kerala High Court
Lazar vs State Of Kerala on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1897 of 2009()


1. LAZAR, AGED 55 YEARS,
                      ...  Petitioner
2. JOHNSON GEORGE, AGED 37 YEARS,
3. FRANCY ANTONY, AGED 38 YEARS,
4. IGNATIOUS, AGED 40 YEARS,

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/06/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
              CRL.M.C.No.1897 OF 2009
            ===========================

       Dated this the 29th day of June,2009

                        ORDER

Petitioners are accused 5 to 8 on the file of

Judicial First Class Magistrate Court I, Thrissur. The

prosecution case is that on 14.7.2008 at about 7.40 p.m

accused 1 to 4 ex-students of St.Thomas College,

Thrissur alleging that College authorities are

compulsorily collecting amounts from the first year

degree students for the college function, trespassed

into the room of the Principal. Petitioners herein

accused 5 to 8 came to that room to help the Principal

from them and there was a fight and first accused

hit on the table and broken the glass and second

accused threw the plastic chair and caused it to be

broken and thereby committed a loss of Rs.1000/- to the

College and all the accused committed offences under

sections 160 and 427 of Indian Penal Code. This

petition is filed under section 482 of Code of Criminal

Procedure to quash Annexure B charge as against the

petitioners contending that they have no common

intention with accused 1 to 4 and in fact they came

Crl.M.C.1897/2009 2

to the room of the Principal only at the request of the

Principal and they neither committed any trespass nor any

damages and therefore the case as against them is only an

abuse of process of the court.

2. Learned counsel appearing for the petitioners and

learned Public Prosecutor were heard.

3. Annexure B final report submitted by the Sub

Inspector of Thrissur Town Police Station show that it was

accused 1 to 4 who committed trespass into the room of the

Principal objecting to the compulsory collection of funds

from the first year degree students and petitioners, the

members of the pastoral Council came to that room only in

aid of the Principal and not along with accused 1 to 4.

Therefore even as per the allegations in the final report,

an offence under section 427 of Indian Penal Code will not

lie as against the petitioners, who came to the room of the

Principal on the request of the Principal and that too to

help him and not to commit any damages.

4. Section 160 of Indian Penal Code provides for

punishment for committing affray Section 159 defines

affray as when two or more persons, by fighting in a public

place, disturb the public peace, they are said to commit an

affray. Even as per the allegations in Annexure B charge,

petitioners came to the room of the Principal on his

Crl.M.C.1897/2009 3

request, when accused 1 to 4 trespassed into the room

questioning the authority of collection of funds

compulsorily from first year degree students for the

college function. The room of the principal is not a

public place. Hence even if in the altercation between

accused 1 to 4 and petitioners breach of peace had

occurred, it cannot be said as a disturbance to the public

peace as provided under section 159 of Indian Penal Code.

Therefore an offence under section 160 of Indian Penal Code

is not attracted against the accused. As pointed out by

the learned counsel appearing for the petitioners when the

very case of the prosecution is that petitioners reached

the room of the Principal to help the Principal,

prosecution of the petitioners for the offences under

section 160 and 447 of IPC is only an abuse of process of

the court.

Petition is allowed. C.C.1723/2008 on the file of

Judicial First Class Magistrate Court I, Thrissur as

against the petitioners is quashed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006