High Court Kerala High Court

Rajan.T.M. Aged 61 Years vs State Of Kerala on 8 August, 2008

Kerala High Court
Rajan.T.M. Aged 61 Years vs State Of Kerala on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1702 of 2005()


1. RAJAN.T.M. AGED 61 YEARS, S/O.V.T.THOMAS
                      ...  Petitioner

                        Vs



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

2. R.LEKSHMI, S.T.REDDIAR & SONS,

3. SUB INSPECTOR OF POLICE, ALAPPUZHA

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :SRI.S.V.BALAKRISHNA IYER (SR.)

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :08/08/2008

 O R D E R
                          M.C.HARI RANI, J.
        -----------------------------------------------------
                         CRL.M.C.No.1702 OF 2005
            -----------------------------------------------------
            DATED THIS THE 8th DAY OF AUGUST, 2008

                                O R D E R

This petition is filed under section 482 of Cr.P.C. with the

prayer to quash Annexures 2 to 4 and all other proceedings in

C.C.No.1331/04 pending on the file of the Court of Judicial First

Class Magistrate,-I, Alappuzha.

2. The petitioner herein is the 3rd accused in

C.C.No.1331/04. The case has been proceeded against the

petitioner and two other accused on the basis of the complaint filed

under section 200 of Cr.P.C. copy of which is produced as Annexure

2. It is alleged in this petition that the allegation in Annexure 2 that

the petitioner committed an offence under section 427 read with

section 34 of IPC is a non-cognizable offence and that the

Magistrate has referred that complaint under section 156(3) of

Cr.P.C. to the Investigating Officer to investigate the matter which

is illegal and that the Magistrate has no power to order the

investigation under section 156(3) of Cr.P.C. in respect of a non-

cognizable offence. Thus, according to the learned counsel for the

petitioner, the learned Magistrate has mechanically forwarded

Annexure 2 complaint to the Sub Inspector of Police, Alappuzha

CRL.M.C.NO.1702/05 -2-

South Police Station without applying the mind and ignoring the fact that

he has no power to do so. Annexure 3 is the copy of the FIR in Crime

No.41/04 registered under sections 427 and 34 of IPC against the

petitioner as the 3rd accused and two other accused. Annexure 4 is the

copy of the final report filed before the Court of JFCM-I, Alappuzha

alleging offence under Sections 427 and 34 of IPC, based on which

C.C.No.1331/04 is registered by the learned Magistrate against the

petitioner and two other accused. The petitioner has approached this

Court seeking to quash the entire proceedings against him..

3. Heard the learned counsel appearing for the petitioner and

also the second respondent. Heard the learned Public Prosecutor also.

4. This petition is opposed by the learned counsel appearing for

the second respondent. It is submitted by the learned counsel appearing

for the second respondent that prima facie case is made out under

section 427 against the petitioner and the complaint filed by the

complainant under section 200 of Cr.P.C. was referred by the learned

Magistrate to the Sub Inspector of Police, for investigation who filed the

FIR after investigating the case under Sections 155(2) and that there is

no illegality on the part of the Magistrate in taking cognizance of the

same. Further, the complicity of the accused including the petitioner has

CRL.M.C.NO.1702/05 -3-

to be decided by the learned Magistrate after considering the facts and

evidence adduced by the parties before that court.

5. It is the settled law that section 482 of Cr.P.C. can be invoked

by this Court only sparingly and that too to avoid abuse of process of law

and to meet the ends of justice. Copy of the FIR is produced as

Annexure 3, wherein it is mentioned by the Investigating Officer that the

complaint preferred by the second respondent herein before the

Magistrate Court as C.M.P.No.2913/03 was received by him for the

purpose of registering the case and to conduct investigation under section

156(3) Cr.P.C. and the same was investigated by him and filed the final

report Annexure -4 before the learned Magistrate. In the final report

which is attached along with Annexure-4, it is stated that the complaint of

the first witness mentioned in the FIR received by him from the court was

entered in the case register and subsequently the case was investigated

by the 5th witness and filed the FIR along with the report before the

learned Magistrate. Request was also made to order arrest of the

accused after receiving the copy of the charge. All these proceedings

done by the Investigating Officer as revealed from Annexure-4 can only

be in accordance with the procedures complied in section 155(1) to (3)

and cannot be under section 156(3) as mentioned in Annexure-3. By

CRL.M.C.NO.1702/05 -4-

simply quoting the section of law as section 156(3) in the FIR by the Sub

Inspector of Police, Alappuzha South Police Station, it cannot be

contended that the Magistrate has referred the matter in dispute which is

a non-cognizable offence under section 427 of IPC for investigation

under section 156(3) of Cr.P.C. The Magistrate has taken cognizance of

the offence under section 427 read with section 34 of IPC against the

petitioner and some other accused on the basis of FIR and final report,

Annexures 3 and 4. I find no illegality in the procedure and the

complicity of the petitioner in the alleged offence can be decided by the

learned Magistrate on the basis of the evidence to be adduced by the

parties. There is no illegality and no interference by this Court is required

at this stage by invoking the inherent powers under section 482 of

Cr.P.C. as prayed for in this petition. Therefore, I find that there is no

merit in this petition, which is liable to be dismissed.

In the result, the Crl.M.C. is dismissed. The learned Magistrate is

directed to dispose of the case in accordance with law untrammeled by

the observations in this Crl.M.C.

M.C.HARI RANI, JUDGE.

dsn