High Court Kerala High Court

Rajan Varghese vs State Of Kerala on 23 May, 2008

Kerala High Court
Rajan Varghese vs State Of Kerala on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1877 of 2008()


1. RAJAN VARGHESE, S/O.VARGHESE, AGED 58,
                      ...  Petitioner
2. NIRMALA RAJAN, W/O.RAJAN VARGHESE,

                        Vs



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

2. K.V.THOMAS, S/O.VARGHESE, AGED

                For Petitioner  :SRI.TOM K.THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :23/05/2008

 O R D E R
                              R. BASANT, J.
                 -----------------------------------------------
                     Crl.M.C. No. 1877 OF 2008
                 -----------------------------------------------
               Dated this the 23rd day of May, 2008

                                 O R D E R

The petitioners are accused 1 and 2 and they along with the

3rd accused face indictment for offences punishable inter alia

under Sections 120(B), 465 and 468 IPC. The allegation against

the accused persons is that they had forged the signature of the

de facto complainant in a trust deed and have used the same as

genuine. A crime was registered, investigation was conducted

and final report has been filed. Cognizance has been taken by the

learned Magistrate. Petitioners have also appeared before the

learned Magistrate. They have been enlarged on bail also. At this

stage the petitioners have come to this Court with a prayer that

powers under Section 482 may invoked to quash the proceedings

against them.

2. What is the reason? The learned counsel for the

petitioner submits that the petitioners are absolutely innocent. The

materials relied on by the Investigator even if accepted in toto can

only show that the petitioners were also signatories to the

allegedly forged document along with some others. The counsel

Crl.M.C. No. 1877 OF 2008
2

argues that there is nothing to show that it was the petitioners who

forged the signature of the de facto complainant in the document

in question. Premature termination of proceedings by invoking the

powers under Section 482 Cr.P.C is thus prayed.

3. I must alertly remind myself about the nature, quality and

contours of my jurisdiction under Section 482 Cr.P.C. An accused

person who feels that he is unjustly charge sheeted by the police

is entitled under the Code of Criminal Procedure to claim

premature termination of proceedings. Ordinarily and normally

such an indictee must resort to the procedure available under the

Code to claim such premature termination of proceedings. Not

that, this Court does not have jurisdictional competence in an

appropriate case to invoke powers under Section 482 Cr.P.C and

bring to premature termination of such proceedings; be sufficient

and compelling reasons must be shown to exist to justify

invocation of such extraordinary inherent jurisdiction.

4. Having considered all the relevant inputs, I am not

persuaded to think that this is a fit case where such powers can or

ought to be invoked. The petitioners, who have already been

Crl.M.C. No. 1877 OF 2008
3

arrested and enlarged on bail by the learned Magistrate, must be

directed to approach the learned Magistrate and claim premature

termination of proceedings by discharge under Section 239

Cr.P.C. At the stage under Section 239/240 Cr.P.C, the learned

Magistrate must consider the claim of the petitioners for discharge

and take appropriate decision in the matter on merits.

5. Learned counsel for the petitioner submits that if

insistence were made on the personal appearance of the

petitioners who have already been enlarged on bail on all posting

dates, serious hardship ad prejudice shall be caused to the

petitioners. I find no reason why such ritualistic personal

appearance of the petitioners should be insisted by any court.

Petitioners can claim and the learned Magistrate allow such

request to be represented by their counsel, till a decision is taken

on the question of charge/discharge under Section 239/240.

6. In the above circumstances, the Crl.M.C is dismissed with

the above observation.

R. BASANT, JUDGE
ttb

Crl.M.C. No. 1877 OF 2008
4

Crl.M.C. No. 1877 OF 2008
5

Crl.M.C. No. 1877 OF 2008
6