High Court Kerala High Court

Nafeena vs State Of Kerala Represented By on 4 September, 2008

Kerala High Court
Nafeena vs State Of Kerala Represented By on 4 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3378 of 2008()


1. NAFEENA, 20 YEARS, D/O LATE MUHAMMED
                      ...  Petitioner
2. JASEELA, AGED 18 YEARS, D/O LATE

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.SANJAY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/09/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                    Crl.M.C. No.3378 of 2008
                      -------------------------------------
             Dated this the 4th day of September, 2008

                                  ORDER

Petitioners are accused 3 and 4 in a prosecution for the

offences punishable, inter alia, under Section 498 A I.P.C. They

are the nieces in law, aged 22 years and 19 years, of the

complainant. Cognizance was taken and process was issued to

the petitioners.

2. According to the learned counsel for the petitioners,

the petitioners are young girls of marriageable age. Only

general allegations are raised against them. The allegations are

raised with oblique motive and with the transparent purpose of

vexing and harassing the husband and his relatives in an attempt

of the complainant to somehow secure settlement of the

disputes. Great hardship and prejudice would result if the

petitioners were compelled to endure the trauma of indictment

in a criminal prosecution. Powers under Section 482 Cr.P.C may

be invoked and the proceedings against the petitioners, ie.

accused 3 and 4, may be quashed, it is prayed.

3. I shall carefully avoid any detailed expression of

opinion on the acceptability of the allegations or the credibility

of the data collected. Suffice it to say that I am not persuaded to

agree that there are any sufficient reasons to justify the

Crl.M.C. No.3378 of 2008 2

extraordinary inherent jurisdiction under Section 482 Cr.P.C to

prematurely terminate the proceedings against the petitioners.

4. The learned counsel for the petitioners finally submits

that, at any rate, personal presence of the petitioners may not be

insisted. They may be permitted to appear through counsel, it is

prayed. I find the said request to be absolutely reasonable. I am

satisfied that while dismissing this Crl.M.C appropriate

observations to safeguard the interests of the petitioners can be

made.

5. In the result:

i) This Crl.M.C is, in these circumstances, dismissed;

ii) But it is directed that the learned Magistrate shall

permit the petitioners to appear through counsel. They shall be

permitted to plead discharge under Section 245(2) and/or 245(1)

Cr.P.C. Only if the learned Magistrate finds that charges are

liable to be framed against them under Section 246 Cr.P.C, need

the learned Magistrate insist on the personal presence of the

petitioners. Till then if they are represented by their counsel,

and if there is no compelling need their presence shall be

dispensed with under Section 205 Cr.P.C.

(R.BASANT, JUDGE)

rtr/-

Crl.M.C. No.3378 of 2008 3