High Court Kerala High Court

Lissy.K.A vs Krishnan Nair.K on 24 November, 2009

Kerala High Court
Lissy.K.A vs Krishnan Nair.K on 24 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3120 of 2009()


1. LISSY.K.A.
                      ...  Petitioner
2. P.K.UTHUP, AGED 56 YEARS,S/O.KURIAKOSE

                        Vs



1. KRISHNAN NAIR.K,
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.GEO PAUL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/11/2009

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

              ------------------------------------------
               CRL.M.C.NO.3120 OF 2009
              ------------------------------------------

              Dated      24th November 2009


                           O R D E R

Petitioners are accused in C.C.87/2009 on

the file of Chief Judicial Magistrate, Kasaragod taken

cognizance for the offence under Section 420 read with

Section 34 of Indian Penal Code on Annexure-A3 final

report filed by Additional Sub Inspector, Kasaragod

police station, after investigation. First respondent

has originally filed Annexure-A1 complaint which was

sent for investigation and it is after investigation,

Annexure-A3 final report was filed. This petition is

filed under Section 482 of Code of Criminal Procedure

to quash the proceedings contending that cognizance

taken is only an abuse of process of the court and

therefore, it is to be quashed.

2. Learned counsel appearing for the

petitioners and learned Public Prosecutor were heard.

3. Learned counsel submitted that first

respondent has originally filed a complaint under

Section 138 of Negotiable Instruments Act which was

Crmc 3120/09
2

taken cognizance by the learned Magistrate as

C.C.115/2008 and later as evidenced by Annexure-A5

order, complaint was withdrawn by first respondent and

it is thereafter Annexure-A1 complaint was filed and in

such circumstances, the attempt is only to harass the

petitioners who are husband and wife and hence the

case is to be quashed.

4. Learned counsel argued that ingredients

of offence under Section 420 is not attracted as per

the allegations in Annexure-A1 complaint and even if

petitioners are to be tried, there is no likelihood of

a conviction.

5. But petition is not filed to quash

Annexure-I complaint. It is seen that petition is

filed after completing the investigation and final

report was filed before the Magistrate and it was taken

cognizance. Therefore, based on Annexure-A1 complaint

alone, the case cannot be quashed. To find out whether

ingredients of an offence under Section 420 is

attracted, petitioners have to make available entire

statements recorded by the investigating officer during

investigation. Those statements were not produced.

Therefore, with the materials made available in this

Crmc 3120/09
3

petition, it is not possible to decide whether

ingredients of an offence under Section 420 is made out

or not in the petition.

6. Petitioners are definitely entitled to

seek an order of discharge under Section 239 of Code of

Criminal Procedure. They are at liberty to raise all

the contentions raised herein.

In such circumstances, petition is disposed

granting liberty to the petitioners to raise all the

contentions raised herein and seek an oder of discharge

under Section 239 of Code of Criminal Procedure.

Learned counsel submitted that presence of petitioners

may be dispensed with for that purpose. It is upto the

petitioners to approach the Magistrate to dispense with

their presence for the purpose of filing a petition

under Section 239 of Code of Criminal Procedure.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.