High Court Kerala High Court

Radhakrishnan vs Driver on 16 June, 2008

Kerala High Court
Radhakrishnan vs Driver on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1902 of 2008()


1. RADHAKRISHNAN, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. DRIVER, CAR NO. KL-2D 6696
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

3. UMADEVI, W/O M.K. OMASEKHARAN NAIR,

                For Petitioner  :SRI.C.K.SASI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/06/2008

 O R D E R
                          V.RAMKUMAR, J.
            ======================================
                     CRL.R.P. NO. 1902 OF 2008
            ======================================
                  Dated this the 16th day of June 2008

                                ORDER

Petitioner, who is the complainant in a private complaint

filed before the JFCM, Thiruvalla as CMP 6715/2000 alleging the

commission of offences punishable Sections 279, 337 and 338

IPC, challenges the order dated 26.10.2007 passed by the

Magistrate dismissing the said complaint under Section 203

Cr.P.C. Petitioner is the injured in a motor accident which took

place on 18.3.2000 at 10.30 p.m. Initially, the police after

investigation filed an undetected report on 22.11.2000 and the

said report was accepted by the Magistrate on 16.1.2001.

Thereafter the petitioner filed the above private complaint by way

of protest. The witnesses examined as PWs.1 to 4 before the

learned Magistrate were unable to give any useful information

regarding the offender so as to trace him out. If so, this Court

will be loath to interfere with the discretion exercised by the

learned Magistrate. The Magistrate has observed in the impugned

order that the dismissal of the private complaint filed by the

CRRP 1902/2008 2

petitioner will not preclude the police from re-opening the case

and conducting further investigation in the event of getting

further information regarding the offender. Hence this revision is

dismissed, without prejudice to the right of the petitioner to

move the police for further investigation, in case the petitioner is

able to enlighten the police regarding the details of the offending

car and the offender.

V.RAMKUMAR, JUDGE

css/