High Court Kerala High Court

Muthulekshmi Amma vs Prabhakaran P.K on 13 June, 2008

Kerala High Court
Muthulekshmi Amma vs Prabhakaran P.K on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1440 of 2007()


1. MUTHULEKSHMI AMMA,
                      ...  Petitioner

                        Vs



1. PRABHAKARAN P.K.,
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.RINNY STEPHEN CHAMAPARAMPIL

                For Respondent  :SRI.B.RENJITHKUMAR


 Dated :13/06/2008

 O R D E R
                             R. BASANT, J.
                -----------------------------------------------
                    Crl.M.C. No. 1440 OF 2007
                -----------------------------------------------
               Dated this the 13th day of June, 2008

                                O R D E R

Petitioner in this case is the mother of the complainant in a

prosecution under Section 138 of the Negotiable Instruments Act.

The said complainant is not available in India and is working

abroad. A power of attorney holder of the complainant has been

examined as a witness(PW1) on the side of the complainant.

Such power of attorney holder in the course of evidence tendered

by him, had stated that the accused has his house near the house

of the mother of the complainant, i.e. the petitioner herein. The

accused has a case that he has nothing to do with the

complainant and that the complainant is a total stranger to him. It

is in that context that the power of attorney(witness) was cross

examined and the witness gave the answer that the complainant’s

mother has her house at Karthikappally and the house of the

accused is near the said house of the petitioner herein.

2. On the basis of the said statement of PW1, the accused

filed an application that the petitioner, i.e., the mother of the

complainant, be examined as a defence witness. That prayer was

Crl.M.C. No. 1440 OF 2007
2

allowed by the learned Magistrate and summons was issued to the

petitioner. The petitioner in these circumstances went to the

Magistrate through counsel and prayed that she being sick and

infirm, may be exempted from appearance and may not be

compelled to appear. That prayer was rejected by the learned

Magistrate by the impugned order. It is in these circumstances

that the petitioner has come to this Court with this petition under

Section 482 Cr.P.C, requesting this Court to invoke the

extraordinary jurisdiction to ensure that she is not vexed and

harassed by unnecessary insistence of her appearance before the

court as a witness.

3. The respondent accused has entered appearance.

Arguments have been heard. The complainant has not been

arrayed as an accused, but she is the mother of the petitioner. I

am satisfied that the said inadequacy can be ignored.

4. The right of the accused to examine a defence witnesses

in a summons trial is stipulated in Section 254(2) Cr.P.C. It reads

as follows:

“254 (2) The Magistrate may, if he thinks fit, on the

application of the prosecution or the accused, issue a

Crl.M.C. No. 1440 OF 2007
3

summons to any witness directing him to attend or to

produce any document or other thing.” (emphasis supplied)

5. There is an effective discretion conferred on the

Magistrate in the matter. Only if the Magistrate thinks it fit, the

Magistrate can and need issue summons to a witness on the

application filed by the accused. The right of the accused for

reasonable opportunity to defend himself in indictment is very

valuable and must be taken into account. But, at the same time,

the Magistrate have to ensure that such right is not invoked to

cause harassment to the complainant or the witnesses sought to

be summoned. If the Court is satisfied that the examination of the

witness is in any way relevant and necessary for the purpose of

setting up the defence of the accused, such prayer shall not be

turned out ordinarily. Only when the court is satisfied that the

prayer to summon a witness is unjustified or is calculated to cause

vexation and harassment to the witness or the complainant or is

calculated to prolong or protract the proceedings shall a court

exercise the discretion under Section 254(2) against an accused

person.

6.That leads me to the question as to what is the purpose of

Crl.M.C. No. 1440 OF 2007
4

examination of the petitioner as a defence witness in this

prosecution launched by her son against the respondent accused.

7. The prosecution is under Section 138 of the Negotiable

Instruments Act. The accused raises the contention that he has

no connection whatsoever with the complainant. In the light of this

defence, the power of attorney holder was cross examined and he

stated that the house of the mother of the complainant is at

Karthikappally and that the house of the accused is also near to

such house. This is the only reason on which the petitioner is

sought to be examined as a defence witness. There is no case or

contention that the petitioner has anything to do with the accused

or the alleged transaction between the complainant and the

accused. Merely because the power of attorney holder has stated

that the house of the mother of the complainant is near the house

of the accused, I am certainly of opinion that it is not necessary or

relevant to examine the mother of the complainant. The mother of

the complainant, i.e. the petitioner herein, is shown to be an old

woman aged about 76 years. A medical certificate has also been

produced before the learned Magistrate to show that she is sick

and infirm. I do further note that only in the event of gross failure

Crl.M.C. No. 1440 OF 2007
5

of justice and miscarriage of justice need the powers under

section 482 Cr.P.C. be invoked by this court.

8. Having considered all the relevant inputs, I am certainly of

opinion that there is no justifiable cause or reason for the accused

to examine the petitioner as a witness and it appears to me to be

transparently evident that the attempt is to vex and harass the

petitioner. No reasonable purpose is shown to exist. There is no

nexus between the petitioner and the accused. Her evidence is

not shown to be even relevant in the dispute which arises in this

prosecution. I am, in these circumstances, satisfied that this Court

cannot hesitate and has to invoke its powers under Section 482

Cr.P.C to prevent abuse of process of the Court. The process

issued to the petitioner deserves to be quashed.

9. In the result, this petition is allowed. The direction issued

by the learned Magistrate under Section 254(2) Cr.P.C to the

petitioner to be present before the court is hereby quashed.

R. BASANT, JUDGE
ttb

Crl.M.C. No. 1440 OF 2007
6

Crl.M.C. No. 1440 OF 2007
7