High Court Kerala High Court

Raman Namboothiri vs State Of Kerala Rep.By … on 2 January, 2009

Kerala High Court
Raman Namboothiri vs State Of Kerala Rep.By … on 2 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 6 of 2009()


1. RAMAN NAMBOOTHIRI, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY P.PROSECUTOR,
                       ...       Respondent

2. SHARATH, AGED 34, S/O VISWAMBARAN,

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :02/01/2009

 O R D E R
                             R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                      Crl.M.C.No. of 6 2009
                   - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 2nd day of January, 2009

                                O R D E R

The petitioner, who is said to be the Santhikaran in the

Guruvayur temple, has come to this Court with a prayer to invoke

the extra ordinary inherent jurisdiction under Section 482 Cr.P.C.

to quash a prosecution initiated against him. Cognizance has

been taken on the basis of a final report submitted by the police

after due investigation. The offences alleged include offences

punishable under Sections 341, 294(b) and 506 I.P.C. The

materials placed before me are not sufficient to precisely

understand whether the allegations are raised under the former or

the latter part of S.506 I.P.C.

2. According to the petitioner the allegations raised against

him are totally false. In any view of the matter the allegation

under Section 294(b) I.P.C. cannot stand. It is further alleged

that the allegation of physical restraint is only on the basis of

certain words uttered and it cannot be reckoned as restraint

Crl.M.C.No. of 6 2009
2

contemplated under Section 341 I.P.C. The counsel further contends

that it is extremely improper that a Santhikaran, who performs the

sublime duty and who is not expected to touch others, would have

indulged in such conduct.

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

contours of the jurisdiction of this Court when called upon to invoke

the extra ordinary inherent jurisdiction. Resolution of disputed

questions of fact cannot obviously be undertaken at this stage. This is

not again the occasion to weigh the materials in golden scales. I shall

not advert to the other contentions. Suffice it to say that the

allegations, if true, cannot be said to be insufficient to constitute the

allegation under Section 506 I.P.C. Even on that aspect, I do not want

to express any final opinion. The counsel appears to be sound in his

contention that the allegations even if accepted in toto, it is doubtful

whether the charge under Section 294(b) I.P.C. would lie.

4. I am, in these circumstances, of the opinion that the petitioner

must be relegated to raise his contentions before the learned

Magistrate. If the allegations are raised under Section 506(ii) I.P.C.

Crl.M.C.No. of 6 2009
3

certainly the plea of discharge can be raised under Section 239 Cr.P.C.

If not, appropriate contentions can be raised at the stage of Section 251

r/w. 258 Cr.P.C. as explained in Kamala Rajaram v. State of

Kerala (2005 (3) KLT 617). I am satisfied that it is not necessary to

invoke the extra ordinary inherent jurisdiction at this stage.

5. This Crl.M.C. is dismissed. But I make it clear that the

dismissal of this petition will not in any way fetter the rights of the

petitioner to raise all appropriate and relevant contentions before the

learned Magistrate to claim premature termination of the proceedings

and if that be not successful acquittal at later stages.

(R. BASANT)
Judge
tm