High Court Kerala High Court

Renuka Rachel Abraham vs Letty Patric on 11 April, 2007

Kerala High Court
Renuka Rachel Abraham vs Letty Patric on 11 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1160 of 2007()



1. RENUKA RACHEL ABRAHAM
                      ...  Petitioner

                        Vs

1. LETTY PATRIC
                       ...       Respondent

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :11/04/2007

 O R D E R
                                 R. BASANT, J.

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

                          Crl.M.C.No.  1160 of   2007

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

                   Dated this the 11th day of   April, 2007


                                     O R D E R

The petitioner faces indictment in a prosecution under Section

138 of the N.I. Act. The trial has reached its fag end. It is the case

of the petitioner that there was no transaction between her and the

complainant as alleged on the date alleged by the complainant. In

support of her case, she examined herself and proved her passport.

When Ext.D1 passport was marked, the complainant appears to have

realised the incongruity and claimed a further opportunity to examine

her. That application was under Section 311 Cr.P.C. That was

allowed by the learned Magistrate by Annex.F, which is impugned in

this proceedings.

2. The learned counsel for the petitioner submits that no

amount of explanation by the complainant can improve the matter.

No opportunity to fill up the lacuna in the case of the prosecution can

be granted. In these circumstances the impugned order may be set

aside, it is prayed.

Crl.M.C.No. 1160 of 2007

2

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

the jurisdiction of this Court under Section 482 Cr.P.C. The jurisdiction

which is sought to be invoked is an extra ordinary inherent jurisdiction.

Such jurisdiction is to be invoked only in aid of justice.

4. On the basis of the materials presently available, I am unable to

accept the argument that this is a fit case where the powers under Section

482 Cr.P.C. can or ought to be invoked. In giving the complainant a further

opportunity to explain the alleged inaccuracy in the evidence that is

tendered, I can see no element of any vice which would justify invocation

of the powers under Section 482 Cr.P.C.

5. This Crl.M.C. is accordingly dismissed. However, I may hasten to

observe that I have not intended to express any opinion on merits about the

acceptability of the plea of the complainant. I have only chosen to hold that

the order does not warrant any correction by invoking the inherent

jurisdiction under Section 482 Cr.P.C. The petitioner shall be entitled to

raise all her contentions. Even the contention that the impugned order is

not correct can at later stages be raised if she finds it necessary to

Crl.M.C.No. 1160 of 2007

3

challenge the final order in the prosecution by initiating appropriate

proceedings in appeal.






                                                        (R. BASANT)

tm                                                           Judge