High Court Kerala High Court

Muhammed @ Manu vs State Of Kerala on 2 November, 2009

Kerala High Court
Muhammed @ Manu vs State Of Kerala on 2 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3066 of 2009()


1. MUHAMMED @ MANU,
                      ...  Petitioner
2. MUHAMMED SHERIF,
3. NAJEEB, S/O.UMMERKUTTY HAJI,
4. KUNHAYAMMU, S/O.UMMERKUTTY HAJI,
5. MUHAMMEDKUTTY @ KUNHAN,
6. SHAJAHAN, S/O.ABU HAJI,
7. KUNHAYAMMU @ CHERIYON,
8. KUNHAMMU, S/O.UNNEENKUTTY,
9. INTHIYAS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/11/2009

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.3066 of 2009
            --------------------------

                       ORDER

Petitioners are counter petitioners in M.C.No.

38/2009 on the file of Sub Divisional Magistrate,

Ottapalam, initiated under Section 107 of Code of

Criminal Procedure. Annexure-A1 order was passed

under Section 111 of Code of Criminal Procedure

stating that Sub Divisional Magistrate is satisfied

by the report of Sub Inspector of Police, Nattukal

that petitioners are creating a tense situation and

there is likelihood of further clashes and

disturbance to the public living in the area and

hence, petitioners are directed to execute a bond,

for keeping peace and public tranquility in the

area, worth Rs.20,000/- (Rupees Twenty thousand

only) with two sureties for the like sum and to

appear before the court on 5.8.2009 and show cause

why they shall not execute the bond. This petition

is filed under Section 482 of Code of Criminal

CRMC 3066/09 2

Procedure to quash the proceedings contending that

continuation of the proceedings is only an abuse of

process of the court.

2. Learned counsel appearing for the petitioners

and learned Public Prosecutor were heard.

3. Though action was taken under Section 107 of

Code of Criminal Procedure, based on the report of

Sub Inspector of Police, Nattukal, it is clear from

Annexure-A1 order that the allegations against

petitioners were that they are involved in Crime

Nos.87/2009 and 92/2009 of Nattukal Police Station

and Crime No.259/2009 of Mannarkad Police Station.

Copy of FIR in Crime No.87/2009 made available by

the learned counsel appearing for the petitioners

shows that the case was registered on 3.5.2009

based on the F.I. Statement of the brother of the

deceased father of the petitioners. The allegation

is that on 29.4.2009 at about 9.30 p.m. the accused

therein trespassed into the rubber estate of the

first informant and committed theft of rubber

CRMC 3066/09 3

sheets and thereby committed the offences under

Sections 447, 506(1) and 379 read with Section 34

of Indian Penal Code. FIR in Crime No.259/2009 made

available shows that that case was also registered

based on the F.I. Statement of the same person,

wherein, it is alleged that on the morning at 6.30

a.m. of 29.4.2009, petitioners trespassed into

another estate of the first informant and committed

theft of latex and thereby committed offences under

Sections 447, 506(1) and 379 read with Section 34

of Indian Penal Code. FIR in Crime No.92/2009 made

available shows that that case was registered on

11.5.2009, based on a private complaint filed

before Judicial First Class Magistrate’s Court,

Mannarkad by the son of the first informant in the

other cases, against petitioners 2, 4, 7 and 8

alleging that they committed offences under

Sections 323 and 324 read with Section 34 of Indian

Penal Code by assaulting the son of the first

informant in other cases on 23.11.2008. C.M.P.

CRMC 3066/09 4

No.995/2009, which was sent for investigation, was

filed before the learned Magistrate only on

5.5.2009, though the alleged incident occurred on

23.11.2008.

4. Learned Public Prosecutor submitted that

apart from these three cases, there was no other

case of breach of peace committed by petitioners.

As rightly pointed out by the learned counsel

appearing for the petitioners, it is clear that

action was taken because of the pendency of the

civil dispute between the petitioners and the first

informant and his son in Crime Nos.87/2009 and

259/2009. The dispute is with regard to the

property left behind by the father of the first

informant in Crime No.87/2009 and petitioners, who

are the children of the pre-deceased brother of the

first informant. In the nature of the allegations

and taking into account the fact that Crime Nos.

87/2009 and 259/2009 were in respect of an incident

occurred on the morning and night of 29.4.2009 and

CRMC 3066/09 5

Crime No.92/2009 was in respect of an alleged

incident which took place on 23.11.2008, but

complaint was lodged only on 11.5.2009, it is clear

that facts and circumstances of the case do not

warrant initiation of proceedings under Section 107

of Code of Criminal Procedure. In such

circumstances, the proceedings is to be quashed.

Petition is allowed. Annexure-A1 order and M.C.

No.38/2009 on the file of Sub Divisional

Magistrate, Ottapalam are quashed.

2nd November, 2009 (M.Sasidharan Nambiar, Judge)
tkv