High Court Kerala High Court

Roopesh vs Sunderdas on 4 December, 2009

Kerala High Court
Roopesh vs Sunderdas on 4 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 998 of 2009()


1. ROOPESH, S/O.SHANMUGHAN,
                      ...  Petitioner

                        Vs



1. SUNDERDAS, S/O.DASAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :04/12/2009

 O R D E R
                          P.S.GOPINATHAN, J.
                       ======================
                          Crl.R.P. No. 998 of 2009

                       ======================
                Dated this the 4th day of December, 2009.

                                   ORDER

The revision petitioner is the 1st accused in C.C.No.946/2006, a

complaint against the revision petitioner and another before the Judicial

Magistrate of the First Class, Koyilandy, alleging offences under Section

341 and 326 read with 34 I.P.C. On receipt of the summons the revision

petitioner filed a petition as C.M.P.No.6063/2008 seeking an order for

discharge under Section 245 Cr.P.C. The prayer of the revision petitioner

for discharge is with a plea that, on the basis of a report of the police a case

as C.C.No.335/05 was registered and cognizance was taken for offences

under Section 341 and 324 read with 34 IPC for the very same incident and

hence there is legal bar in again taking cognizance. It is further

contended that taking cognizance again for the very same incident is

irregular and for that reason revision petitioner is entitled to be discharged.

By the impugned order, that petition was dismissed. Assailing the legality ,

correctness and propriety of that order the revision petition was filed.

2. Having heard the learned counsel for the revision petitioner and

Crl.R.P. No. 998 of 2007 2

perusing the order impugned it is revealed that as against the very same

incident, a police report was filed alleging offences under Sections 341

and 324 r/w 34 IPC against the revision petitioner as the first accused and

one Baburaj as second accused. It is in protest to that report, the present

complaint was filed against the revision petitioner and one Roopesh as

accused 1 and 2 alleging offences under Section 341 and 326 r/w 34 IPC.

While enacting Criminal Procedure Code, legislature had visualized the

possibility of this sort of situations. Section 210 Cr.P.C was intended for

that purpose. Section 210 of Code of Criminal Procedure reads as

follows:-

“210. Procedure to be followed when there is a
complaint case and police investigation in respect of the
same offence.-(1) When in a case instituted otherwise
than on a police report (hereinafter referred to as a
complaint case), it is made to appear to the Magistrate,
during the course of the inquiry or trial held by him, that an
investigation by the police is in progress in relation to the
offence which is the subject-matter of the inquiry or trial
held by him, the Magistrate shall stay the proceedings of
such inquiry or trial held by him, the Magistrate shall stay
the proceedings of such inquiry or trial and call for a report
on the matter from the police officer conducting the
investigation.

(2) If a report is made by the investigating Police
Officer under Section 173 and on such report cognizance
of any offence is taken by the Magistrate against any
person who is an accused in the complaint case, the
Magistrate shall inquire into or try together the complaint
case and the case arising out of the police report as if both
the cases were instituted on a police report.

Crl.R.P. No. 998 of 2007 3

(3) If the police report does not relate to any
accused in the complaint case or if the Magistrate does not
take cognizance of any offence on the police report, he
shall proceed with the inquiry or trial, which was stayed by
him, in accordance with the provisions of this Code.”

3. The facts of this case are identical to the one coming under Section

210 of the Code of Criminal Procedure. In such a situation the procedure

to be adopted is to dispose both cases as if both cases are initiated upon the

police report. In the light of Section 210 Cr.P.C, the learned Magistrate was

correct in taking cognizance on the complaint. There is no legal bar. There

is no irregularity. But it is legal and regular. Both cases are to be dealt

under Section 210 Cr.P.C. The revision petitioner is not entitled to be

discharged. I fail to find any error or illegality in the order impugned.

In the result, this revision petition is dismissed as it is devoid of

merits.

P.S.GOPINATHAN, JUDGE.

mns

Crl.R.P. No. 998 of 2007 4