High Court Kerala High Court

Saji R. vs State Of Krala on 22 November, 2010

Kerala High Court
Saji R. vs State Of Krala on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4599 of 2010()


1. SAJI R., AGED 39 YEARS, MOOLAMKZHIYIL,
                      ...  Petitioner

                        Vs



1. STATE OF KRALA, REP.BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.R.SUNIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/11/2010

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.
           --------------------------------------------------------
                      Crl.M.C No.4599 OF 2010
           ---------------------------------------------------------
         Dated this the 22nd day of November, 2010.

                                 O R D E R

Petitioner the de facto complainant in C.C.427 of 2009 on

the file of Judicial First Class Magistrate Court-II, Mavelikkara filed

this petition for a direction to the Magistrate to consider and pass

orders on Annexure-II. C.M.P.No.2972 of 2010 filed for further

investigation under Section 173(8) of Code of Criminal Procedure.

2. Learned counsel appearing for petitioner and learned

Public Prosecutor were heard.

3. The argument of the learned counsel is that even though

complaint was filed as against five accused, final report was

submitted only against two and petitioner was unaware of the fact

that final report was submitted only against two and she came to

know that fact only when she received summons from the court

and as the investigation was not proper, Annexure-2 application

was filed and hence a direction is to be issued.

4. If based on the evidence recorded, Magistrate finds that

persons who are not facing trial as accused in this case are also

involved in the commission of offence and they should also be

tried along with the petitioners, exercising the powers under

Crl.M.C No.4599 OF 2010 2

Section 319 of Code of Criminal Procedure, learned Magistrate

can proceed against them whatever it be, when Annexure-2

application is filed. It is for the learned Magistrate to pass

appropriate order in accordance with law.

Petition is disposed directing Judicial First Class Magistrate

Court-II, Mavelikkara to consider and pass appropriate orders in

C.M.P.No.2972 of 2010, in accordance with law expeditiously.

M.SASIDHARAN NAMBIAR, JUDGE.

mns