High Court Kerala High Court

P.A.Haridasan vs State Of Kerala on 9 February, 2011

Kerala High Court
P.A.Haridasan vs State Of Kerala on 9 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4733 of 2010()


1. P.A.HARIDASAN,HARINANDANAM HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY PUBLIC
                       ...       Respondent

2. K.UMA DEVI,SABANI,NEAR SIVA TEMPLE,

                For Petitioner  :SRI.M.B.PRAJITH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :09/02/2011

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                            Crl.M.C. No.4733 of 2010
                           --------------------------------------
                    Dated this the 9th day of February, 2011.

                                        ORDER

Petitioner is accused No.1 in C.C.No.1791 of 2008 of the court of learned

Judicial First Class Magistrate-II, Thrissur arising from the final report in Crime

No.327 of 2008 of Thrissur Town West Police Station for offences punishable

under Sections 294(b) and 509 of the Indian Penal Code. That case was based

on a complaint (Annexure-AI) preferred by respondent No.2, manager of

Marikkar Motors, Thrissur alleging that petitioner came to the office of

respondent No.2 (allegedly on 30.07.2008) and introduced himself as Circle

Inspector of Police, made obscene calls and sent obscene SMS to the mobile

phone of respondent No.2. Police after investigation submitted Annexure-AIII,

final report. Petitioner seeks to quash the proceedings claiming that on

30.07.2008 he was on duty in his office as revealed by Annexures-AV to AVII

and that Annexure-AIV would show that on 30.07.2008 there was no call to the

mobile phone of respondent No.2 from the mobile phone of petitioner.

2. What is raised before me is a defence which petitioner may set up

in the course of trial. Whether those documents can be relied or that the case of

prosecution could be accepted are all matters which the trial court has to

decide. Based on a plea of defence which petitioner may successfully raise

during trial of the case, proceedings cannot be quashed.

Crl.MC No.4733/2010

2

3. Learned counsel submitted that petitioner may be granted

exemption from personal appearance. I make it clear that it is open to the

petitioner to make appropriate application before the learned Magistrate and if

any such application is filed learned Magistrate shall consider the request having

regard to the contentions raised and also regarding the necessity for

identification of the accused, if any.

Petition is disposed of as above.

THOMAS P.JOSEPH,
Judge.

cks