High Court Kerala High Court

Mr.Venu vs Agnes on 26 March, 2010

Kerala High Court
Mr.Venu vs Agnes on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4182 of 2009()


1. MR.VENU S/O. T.K. KRISHNAN, 51 YEARS,
                      ...  Petitioner
2. KARUNAKARAN, S/O. ITHA, 89 YEARS,
3. P.K. CHANDRABABU, S/O. KRISHNAN 55 YEARS

                        Vs



1. AGNES W/O. PHILIP, RESIDING AT
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY PUBLIC

                For Petitioner  :SRI.SREELAL N.WARRIER

                For Respondent  :SRI.JOSHI N.THOMAS

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :26/03/2010

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                        ---------------------------
                   Crl.M.C. No. 4182 OF 2009
                         --------------------------
              Dated this the 26th day of March, 2010

                              O R D E R

Petitioners are accused Nos. 1, 3 and 4 and first respondent

the defacto complainant in C.C. No.501 of 2009 on the file of

Judicial First Class Magistrate, Vaikkom. Petition is filed under

Section 482 of Code of Criminal Procedure to quash the cognizance

taken on Annexure-3 final report for the offences under Sections

415, 420, 209, 379 and 447 read with Section 34 of Indian penal

Code.

2. Learned counsel appearing for the petitioners and learned

Public Prosecutor were heard.

3. On hearing the learned counsel, I find that the case cannot

be quashed as sought for. It is for the petitioners to raise the

contentions before the learned Magistrate and seek an order of

discharge under Section 239 of Code of Criminal Procedure.

Learned counsel submitted that presence of the petitioners may be

dispensed with. If petitioners file an application under Section 205

of Code of Criminal Procedure, learned Magistrate not to insist for

the presence of the petitioners for the purpose of filing a petition

Crl.M.C.No.4182/09
2

under Section 239 of Code of Criminal Procedure or for hearing the

same.

Petition is disposed granting liberty to the petitioners to raise all

the contentions before the learned Magistrate and seek discharge

under Rule 239 of Code of Criminal Procedure.

M.SASIDHARAN NAMBIAR,
(JUDGE )

vps

Crl.M.C.No.4182/09
3