High Court Kerala High Court

P.Vikraman vs State Of Kerala on 3 March, 2008

Kerala High Court
P.Vikraman vs State Of Kerala on 3 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2993 of 2007()


1. P.VIKRAMAN, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



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

2. JOSEPH FERNANDEZ, MANAGING TRUSTEE,

                For Petitioner  :SRI.S.ABHILASH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/03/2008

 O R D E R
                      V. RAMKUMAR, J.
                 = = = = = = = = = = = = =
                   Crl.M.C.No.2993 of 2007
                = = = = = = = = = = = = = =
            Dated this the 3rd day of March, 2008

                            ORDER

Heard the learned counsel for the petitioner, the learned

counsel for the 2nd respondent-complainant and the learned

Public Prosecutor .

2. The prayer of the petitioner is to quash Annexure A1

complaint and Annexure A2 FIR in crime No.655/2007 of

Kundara Police Station, Kollam.

3. The 2nd respondent- complainant had initially filed a

private complaint before the J.F.C.M-1, Pathanamthitta against

the revision petitioner and another alleging offences punishable

under Section 420,468 and 469 read with 34 IPC. That

complaint was forwarded to the Koodal Police which registered

Crime No.69 of 2006 for the aforesaid offences. Subsequently,

the Koodal Police referred the case and filed a report to that

effect before the Magistrate. As per order dated 26.11.07 in

Crl.M.P.No.5916 of 2007 of J.F.C.M-I, Pathanamthitta, further

investigation under Section 173(8) has been ordered in that

crime.

Crl.M.C.No. 2993 of 2007
2

4. In the meanwhile the 2nd respondent-complainant filed

another complaint before the J.F.C.M-I, Kollam which was also

got referred to the Kundra Police, which registered Crime

No.655/2007. Annexure A1 is the complaint filed before the

Kollam Magistrate. When the 2nd respondent’s complaint, which

is lodged in the Koodal Police Station as Crime No.69 of 2006 is

under further investigation, there cannot be a parallel

investigation conducted by another Police. That may be the

reason why the Kundara Police itself referred crime No.655 of

2007. The learned Public Prosecutor also submitted that the

Kundra Police had thereby dropped all further investigation in

Crime No.655 of 2007. The said submission of the learned

Public Prosecutor is recorded and if so, the petitioner cannot

have any subsisting grievance with regard to the crime

registered by the Kundra Police.

This Crl.M.C is disposed of recording the submission made

by the learned Public Prosecutor.


                                     V. RAMKUMAR, JUDGE

sj          /True Copy/
                                          P.A To Judge