High Court Kerala High Court

Sudheendran vs Rathi on 10 June, 2008

Kerala High Court
Sudheendran vs Rathi on 10 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2176 of 2008()


1. SUDHEENDRAN, S/O.NEELAKANDAN,
                      ...  Petitioner

                        Vs



1. RATHI, D/O.KRISHNAN, AGED 54 YEARS,
                       ...       Respondent

2. STATE OF KERALA REP. BY PUBLIC

                For Petitioner  :SRI.VINOD KUMAR.C

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :10/06/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 2176 of 2008
            -------------------------------------------------
           Dated this the 10th day of June, 2008

                               ORDER

The petitioner is a 74 year old person, whose wife, by a

latter marriage, has filed a private complaint alleging offences

punishable, inter alia, under Sec.498A of the IPC. According to

the petitioner, there is no legal matrimony between the

petitioner and the de facto complainant. The allegations

under Sec.498A of the IPC are false. He is a 74 year old

person and the initiation of the prosecution against him is

causing him great difficulties and hardship. The private

complaint filed by the de facto complainant was referred to the

police by the learned Magistrate under Sec.156(3) of the

Cr.P.C. and a crime has been registered. The petitioner

apprehends unnecessary and undeserved vexatious

proceedings against him. He has now come to this Court with

Crl.M.C. No. 2176 of 2008 -: 2 :-

a prayer under Sec.482 of the Cr.P.C. that the FIR may be

quashed invoking the powers under Sec.482 of the Cr.P.C.

2. There is no case before me that the allegations, if true,

would not constitute an offence under Sec.498A of the IPC. If

that be so, it is certainly for the police to conduct a proper

investigation and ascertain the truth or otherwise of the

allegations raised in the complaint. In proceedings under

Sec.482 of the Cr.P.C. this Court cannot take upon its shoulder

the responsibility of resolving the disputed questions of fact. As

allegations, if true, would constitute an offence, I am of opinion

that the investigation by the police into the crime registered

need not be interfered with or prematurely terminated. I have

no reason to assume that the Investigator shall not conduct a

proper investigation and shall not ascertain the truth or

otherwise of the allegations. I am, in these circumstances,

satisfied that the FIR registered on the basis of the reference

under Sec.156(3) of the Cr.P.C. does not deserve to be quashed.

3. The learned counsel for the petitioner submits that the

matter stands posted before the Family Court on 12/6/08 for

appearance of the parties for conciliation. The petitioner

apprehends vexatious arrest by the police. The petitioner has

not surrendered before the learned Magistrate and sought bail.

Crl.M.C. No. 2176 of 2008 -: 3 :-

He has not sought anticipatory bail also. In these circumstances,

I can only observe that if the petitioner surrenders before the

learned Magistrate and applies for bail, after giving sufficient

prior notice to the Prosecutor-in-charge of the case, the learned

Magistrate must proceed to pass appropriate orders on merits, in

accordance with law and expeditiously – on the date of surrender

itself.

4. With the above observations, this Crl.M.C. is dismissed.

5. Hand over a copy of this order to the learned counsel for

the petitioner.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge