High Court Kerala High Court

Sooraj vs State Of Kerala on 24 May, 2010

Kerala High Court
Sooraj vs State Of Kerala on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1277 of 2010()


1. SOORAJ, S/O.SIVANKUTTY, NADAYIL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. NIZAMUDEEN, S/O.MUHAMMEDKUNJU,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/05/2010

 O R D E R
                    V.RAMKUMAR, J.
              -------------------------------------
              Crl.M.C. No. 1277 of 2010
             --------------------------------------
         Dated this the 24th day of May, 2010

                           ORDER

Petitioner, who is the sole accused in C.P.No.31/2009

on the file of the Judicial First Class Magistrate Court-II,

Kollam, seeks to quash the entire proceedings against

him.

2. The offence alleged against the petitioner is one

punishable under section 366 of the IPC. Seventeen year

old Summayya, studying in the plus two course, eloped

with the petitioner herein. Consequently, a case of “man

missing” was filed against the petitioner in the Kollam

West Police Station by her father. The police registered

Crime No.159/2008 under the caption “man missing”.

Summayya was subsequently traced out and she was

produced in the court and latter she married a Muslim boy

from her own community and she is presently living

abroad, happily.

3. The complaint against the petitioner was lodged

Crl.M.C. No.1277 of 2010
: 2 :

by the father of Summayya. Except the said complaint,

Summayya, the alleged victim had not filed any statement

or complaint before the police or the court. On the

contrary, her only statement was that she had gone with

the petitioner on her own. The same cannot constitute an

offence punishable under Section 366 IPC.

4. Having regard to the events and the marriage of

Summayya with another person, coupled with the fact

that the victim has not filed any complaint against the

petitioner, it will be an abuse to the process of court to

allow the proceedings to continue. Accordingly

C.P.No.31/2009 on the file of the Judicial First Class

Magistrate Court-II, Kollam is quashed. This Criminal M.C

is allowed as above.

V.RAMKUMAR, JUDGE

dmb

Crl.M.C. No.1277 of 2010
: 3 :

Crl.M.C. No.1277 of 2010
: 4 :