High Court Kerala High Court

Prathyumnan vs State Of Kerala on 31 January, 2011

Kerala High Court
Prathyumnan vs State Of Kerala on 31 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4892 of 2010()


1. PRATHYUMNAN, HEAD CONSTABLE,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

3. SHAJI.K., CF-2227, H.Q.COMPANY,

4. THE COMMANDENT, SPECIAL ARMED POLICE,

                For Petitioner  :SRI.N.VIMALAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :31/01/2011

 O R D E R
                    THOMAS P JOSEPH, J.

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

                     Crl.M.C.No.4892 of 2010

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

              Dated this 31st day of January, 2011

                                ORDER

Petitioner is accused in Crime No.1034 of 2010 of

Peroorkada Police Station for offences punishable under Sec. 294

(b), 325 and 353 of the Indian Penal Code. Case was registered

on the complaint of respondent No.3. It is contended by learned

counsel that petitioner is exonerated in the departmental enquiry

and that no offence is made out against petitioner. According to

the learned counsel, petitioner was suspended from service while

Annexure-7 would show that person accused of more serious

offences was not suspended.

2. Petitioner is the Head Constable of S.A.P Camp,

Thiruvananthapuram. Respondent No.3 is an employee of that

camp. According to respondent No.3, he was summoned to the

office of the petitioner on 01.11.2010 and petitioner used abusive

words against him. Petitioner tried to assault him with a chair.

Thereafter, petitioner pushed out respondent No.3 from the office

and the latter fell down and suffered fracture . Petitioner has a

different version. He would say that respondent No.3 is an

accused in FIR No.1034 of 2010 of Peroorkkada Police Station for

causing hurt to one Narayanan Kutti who is an employee of S.A.P

Camp and there was departmental proceedings against

Crl.M.C.No.4892 of 2010
-: 2 :-

respondent No.3. In connection with that, petitioner summoned

respondent No.3 to the office on 01.11.2010 to serve two orders.

Respondent No.3 came to the office on that day, created

commotion, threatened petitioner and used abusive words

against him. Petitioner reported that matter to the superior

officer. While so, respondent No.3 made a complaint against

petitioner to respondent No.4 who ordered enquiry which

according to the petitioner resulted in exonerating him. It is in

the meantime that police registered a case on the information

given by respondent No.3.

3. The mere fact that petitioner was exonerated in the

departmental enquiry if any is not a ground to quash proceedings

against him. It is held so in Ayoob Ismail Vs. State of Keraala

(2008(4) KLT 977). On hearing learned Public Prosecutor it is

revealed that the matter is under investigation. I am not

persuaded to think that in the light of the allegations made by

respondent No.3, the FIR against petitioner and proceedings

against him are to be quashed.

Resultantly this criminal miscellaneous case fails. It is

dismissed.

(THOMAS P JOSEPH, JUDGE)
Sbna/-