IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1135 of 2010()
1. SMITHA, AGED 35 YEARS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.V.SETHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/06/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No. 1135 of 2010
= = = = = = = = = = = = = =
Date: 22nd day of June, 2010
ORDER
The petitioner is the accused in Crime No.1086/2009 of
Pathanamthitta Police Station for an offence punishable under
Section 294(b) of the IPC. The petitioner seeks to quash
Annexure-I final report and the subsequent proceedings pending
on the file of the J.F.C.M Court-I, Pathanamthitta. The above case
involves summons trial.
2. It is too early for this Court, exercising jurisdiction under
Section 482 Cr.P.C, to quash the complaint and subsequent
proceedings and also consider whether the ingredients of the
offences are made out in the prosecution records. The
Magistrate can state the substance of accusation to the accused
and record his plea under Section 251 Cr.P.C only if the substance
of accusation contains the ingredients of the offence alleged. In
the light of the decision in Kamala Rajaram v. State of Kerala
(2005(3) KLT 617), it is open to the petitioner to raise the present
contentions at the time when the learned Magistrate records his
plea under Section 251 Cr.P.C.
Crl. M.C. No. 1135 of 2010
2
3. The learned counsel for the petitioner prays for
exemption from appearance while raising the above plea before
the Magistrate. I am inclined to permit the petitioner to be
represented through his counsel. Accordingly, if the petitioner
files a petition for exemption during the stage of 251 Cr.P.C, the
learned Magistrate shall consider the contention of the petitioner
while recording his plea without insisting on his personal
appearance. The plea of the accused can be recorded through his
counsel.
This Crl.M.C is accordingly disposed of as above.
Dated this the 22nd day of June, 2010.
V. RAMKUMAR, JUDGE
dmb