High Court Kerala High Court

M.Khader Ibrahim vs Jose C.L on 30 November, 2006

Kerala High Court
M.Khader Ibrahim vs Jose C.L on 30 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 5080 of 2003()


1. M.KHADER IBRAHIM,
                      ...  Petitioner
2. M.RAJA MUHAMMED, S/O. N.V.K.MUHAMMED,

                        Vs



1. JOSE C.L.,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.V.G.SANKARAN

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :30/11/2006

 O R D E R
                              K.R. UDAYABHANU, J

                 ------------------------------------------

                      CRL. M.C. NO. 5080  OF 2003

                -------------------------------------------

              Dated this the 30th day of November 2006




                                    ORDER

The petitioners, who are accused persons 3 and 4 in S.T.

No. 410/2001 in the file of Chief Judicial Magistrate, Thrissur, has

sought for setting aside the proceedings against them on the

ground that they are Directors of the particular manufacturing

company and that the complaint did not contain averments in

terms of section 17(4) of the PFA Act. Further the company has

nominated a person vide Annexure 2 under section 17(2) and

hence the prosecution will lie only against the nominee. The

counsel has also relied on the decision reported in Govinda Rao

v.

Food Inspector (20
02 (1) KLT 843) to fortify his contentions.

2. In the circumstances and in view of the explanation to

section 17(2) and rule 12(b) of the P.F.A. Rules and in absence of

specific allegations in consonance with section 17(4) and in view

of Annexure 2, the nomination, I find that the prosecution of

petitioners who are accused 3 and 4 would not maintainable.

Crl. M.C. No. 5080 of 2003 2

Considering the fact that the nomination has to be specifically as

per the terms of Rule 12(b) the matter can be considered by the

court below.

In the circumstances, the petitioners are directed to apply

before the court below for discharge. The personal appearance of

the petitioners/accused 3 and 4 is not to be insisted. The

petitioners shall apply for exemption from appearance and the

same shall be allowed till the discharge petition is disposed of.

The petitioners shall apply for discharge producing the relevant

documents. The court will dispose of the same on merits. The

prosecution will be at liberty to initiate proceedings against the

nominee as per law. The Crl. M.C is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV

Crl. M.C. No. 5080 of 2003 3