High Court Kerala High Court

Ouseph vs State Of Kerala on 2 March, 2007

Kerala High Court
Ouseph vs State Of Kerala on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3749 of 2006()


1. OUSEPH, AGED 66 YEARS, S/O. THOMAS,
                      ...  Petitioner
2. SHAJI, S/O. OUSEPH,

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. BINDU JOSE, D/O. JOSEPH,

                For Petitioner  :SRI.RAJESH VIJAYAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :02/03/2007

 O R D E R
                                   R.BASANT, J

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

                           Crl.M.C.No.3749 of 2006

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

                    Dated this the  2nd  day of March, 2007


                                       ORDER

Petitioners are accused 2 and 3 in a prosecution under Section

498 A read with 34 I.P.C. Altogether there are 3 accused persons.

The 1st accused is the husband of the defacto complainant. The

petitioners are father-in-law and brother-in-law of the defacto

complainant. Cognizance has been taken on the basis of a final report

submitted by the police. Proceedings were initiated before the police

on a complaint filed by the defacto complainant. The defacto

complainant had alleged that all the 3 accused persons have been

guilty of matrimonial cruelty of the culpable variety against her. The

petitioners have already appeared before the learned Magistrate. They

have come before this Court with a prayer to invoke the powers under

Section 482 Cr.P.C to quash the proceedings.

2. What is the reason ? It is not disputed that the averments

in the complaint, that is the F.I statement (Annexure-A) do not reveal

any offence punishable under Section 498 A I.P.C. The case diary

statement of the defacto complainant has been produced as Annexure-

B. Wound certificate has been produced as Annexure-C. The crux of

the contention is that there is incongruity between the versions in

Crl.M.C.No.3749 of 2006 2

Annexures-A,B & C. The alleged incongruity is about the precise place

where the alleged cruel conduct of assault was resorted to by the

accused persons. While from the averments in the complaint and the

alleged cause narrated in Annexure-C it would appear that the alleged

incident took place at the Nedumbassery Airport, the statement given

by the defacto complainant before the police in the course of

investigation would suggest that the culpable conduct commenced at

the Airport and had continued and culminated at the house of the

defacto complainant.

3. I am not satisfied that this alleged incongruity in details in

the version of the complainant is sufficient justification for this Court to

invoke the powers under Section 482 Cr.P.C. I am satisfied that this

Crl.M.C cannot in these circumstances succeed.

4. The learned counsel for the petitioners submits that the 1st

accused is an old person, now aged about 70 years. He is sick also.

The 2nd petitioner is employed abroad. In these circumstances, the

counsel submits that unnecessary insistence on the personal

appearance of the petitioners before the learned Magistrate on all

dates of posting is likely to cause great hardship and prejudice to the

petitioners. I find no reason why the petitioners cannot apply for

exemption from personal appearance. I do not also find any reason

Crl.M.C.No.3749 of 2006 3

why such unnecessary insistence on the personal appearance of the

petitioners should be made by the learned Magistrate. Only if personal

presence of the petitioners is necessary for effective further progress

of the case, then alone, need the personal presence of the accused

persons be insisted by the learned Magistrate.

5. This Crl.M.C is dismissed, with the above observations.

(R.BASANT, JUDGE)

rtr/-