High Court Kerala High Court

Prasanth vs Dhanya P. on 16 June, 2009

Kerala High Court
Prasanth vs Dhanya P. on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1855 of 2009()


1. PRASANTH, S/O.DIVAKARAN, AGED 30 YEARS,
                      ...  Petitioner
2. DR.MANOJ MATHEW, VYTHIRI GOVT.HOSPITAL,

                        Vs



1. DHANYA P., D/O.KRISHNANUNNI,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.SARVOTHAMAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/06/2009

 O R D E R
              M.SASIDHARAN NAMBIAR, J.
               ==================
                Crl.M.C. No. 1855 of 2009
               ==================
          Dated this the 16th day of June, 2009.

                          O R D E R

Petitioners are accused 1 and 2 in C.C.No.213/2008 on

the file of Chief Judicial Magistrate Court, Kalpetta, taken

cognizance by the Magistrate on Annexure III complaint

filed by the Sheristadar of Sessions Court, Wayanad

pursuant to the directions given by the learned Sessions

Judge in Annexure I order in a petition filed by first

respondent. This petition is filed under Section 482 of Code

of Criminal Procedure to quash Annexure III complaint as

well as the cognizance taken pursuant to Annexure I order.

2. Learned Counsel appearing for the petitioners

was heard.

3. The argument of the learned Counsel is that in

Annexure I order, learned Sessions Judge wrongly found

that petitioners committed offences under Sections 191,

192 and 193 of Indian Penal Code without even granting an

Crl.M.C.No.1855/2009
-2-

opportunity to the petitioners to be heard and though the

order is purported to be passed under Section 340 of Code

of Criminal Procedure, there is no finding that permission is

to be granted to prosecute the petitioners as it is expedient

in the interest of justice and therefore Annexure I order is

illegal. Learned Counsel also argued that there is no

material before the Sessions Court to find that the

certificate issued by second petitioner, after examination of

first respondent to the first petitioner, which was produced

by first petitioner in the bail application filed before the

Sessions Court is a forged document and based on the

evidence of another doctor, who claims to have treated the

first respondent, Sessions Judge should not have found that

petitioners falsely created the medical certificate issued by

second petitioner to the effect that first respondent was

pregnant prior to her marriage with first petitioner.

Learned Counsel therefore argued that the entire

proceedings is to be quashed.

Crl.M.C.No.1855/2009
-3-

4. Though the learned Sessions Judge conducted an

enquiry under Section 340 of Code of Criminal Procedure

and under Annexure I order directed lodging a complaint

before the Magistrate for offences under Sections 191, 192

and 193 of Indian Penal Code, when there is no case for the

first respondent before the Sessions Court in Crl.M.P.No.

1458/2008, or for the Sessions Court that the certificate

produced before the Court was tampered from court

subsequent to its production, Section 340 of Code of

Criminal Procedure does not apply. The offence alleged in

Annexure III complaint is not in relation to a document

during the time when the document was in custodia legis.

Then only action as required under Section 340 of Code of

Criminal Procedure is required as expedient in the interest

of justice. This is a case where first petitioner obtained a

false certificate allegedly prepared by second petitioner and

produced it before the Court. There is no allegation that

anything was done to the certificate produced before the

Crl.M.C.No.1855/2009
-4-

court subsequent to its production when it was in the

custody of the court. In such circumstances, Annexure III

complaint cannot be challenged for the reason that the

procedure provided under Section 340 of Code of Criminal

Procedure was not complied with.

5. Then the question is when the Sessions Judge is

prima facie satisfied that the certificate produced before the

court by first petitioner and issued by second petitioner is a

false document, Sessions Judge is competent to direct

prosecution of petitioners for an offence under Section 193

of Indian Penal Code. The Sessions Judge is competent to

direct action when it is prima facie found that offence is

committed. If so the complaint or the proceeding initiated

cannot be quashed as sought for. In such circumstances,

the question whether the certificate issued by the second

petitioner that the first respondent was pregnant even

before her marriage with first petitioner is a false document

or not is to be decided by the Chief Judicial Magistrate, on

Crl.M.C.No.1855/2009
-5-

the evidence to be let in and untramelled by whatever is

stated in Annexure III. In any case, this is not a case where

the extraordinary jurisdiction of this Court is to be

exercised as sought for by the petitioners. Petitioners are

entitled to claim discharge under Section 239 of Code of

Criminal Procedure, if charge is not framed. Petition is

dismissed.

M.SASIDHARAN NAMBIAR
JUDGE

dkr