High Court Kerala High Court

Sulaikha vs The State Of Kerala – Rep. By The on 28 May, 2008

Kerala High Court
Sulaikha vs The State Of Kerala – Rep. By The on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2037 of 2008()


1. SULAIKHA, PALLISTREET, POONTHURA P.O.,
                      ...  Petitioner
2. SUBAIR KHAIS, S/O.SUBAIR,

                        Vs



1. THE STATE OF KERALA - REP. BY THE
                       ...       Respondent

                For Petitioner  :SRI.D.AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :28/05/2008

 O R D E R
                             R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                    Crl.M.C.No. 2037 of 2008
                   - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 28th day of May, 2008

                                O R D E R

The petitioners are accused 4 and 5 in a prosecution for

offences punishable under Section 420 r/w. 34 I.P.C. Altogether

there are five accused persons. Crime was registered on the

information furnished by the defacto complainant before the

police. Investigation was conducted. Final report was filed.

Cognizance has been taken. The petitioners are arrayed as

accused 4 and 5.

2. To put it in a nut shell, the allegation is that the

accused, in furtherance of their common intention, induced the

defacto complainant to part with an amount on the promise that

VISA for employment abroad shall be secured for the defacto

complainant. VISA was not secured. Amount was not returned.

It is in these circumstances that the complaint was filed and after

competing the investigation the police filed the final report.

Crl.M.C.No. 2037 of 2008
2

3. The learned counsel for the petitioners submits that the

petitioners are absolutely innocent. They have been brought on the

array of accused solely to vex and harass them and to compel them to

settle the disputes. In any view of the matter, the petitioners do not

deserve to endure the trauma of arrest and detention. The proceedings

against them may be quashed invoking the powers under Section 482

Cr.P.C., it is prayed.

4. I have considered all the relevant inputs. I shall carefully

avoid any expression of opinion on the acceptability of the allegations

raised or the credibility of the data collected. Suffice it to say that I am

of the opinion that the petitioners must appear before the learned

Magistrate and claim discharge at the stage of Section 239/240 Cr.P.C.

5. An indictee, who faces indictment, can claim premature

termination of the proceedings in accordance with the ordinary

provisions of the Cr.P.C. In every such case, where premature

termination is a possibility, it is not necessary for this Court to invoke

the jurisdiction under Section 482 Cr.P.C. In the absence of

exceptional and compelling reasons the indictees can be relegated to

Crl.M.C.No. 2037 of 2008
3

claim premature termination by discharge before the learned

Magistrate, who has taken cognizance of the offence.

6. Having considered all the relevant inputs, I am not persuaded

to agree that there are any such circumstances in this case which should

persuade this Court to permit the petitioners to short circuit the

ordinary procedure under the Cr.P.C. and direct premature termination

of the proceedings by invoking the jurisdiction under Section 482

Cr.P.C. I agree with the learned counsel for the petitioners that the

petitioners have a case to advance to claim discharge. They can

certainly appear before the learned Magistrate and claim discharge at

the stage of Section 239/240 Cr.P.C.

7. The learned counsel for the petitioners submits that if

unnecessary insistence is made on the personal presence of the

petitioners, that would cause great hardship and loss to the petitioners.

I am satisfied that a direction can be issued to the learned Magistrate to

permit the petitioners to appear through counsel and raise the plea for

discharge under Section 239/240 Cr.P.C. Till a decision is taken on the

question of charge/discharge, personal presence of the petitioners need

Crl.M.C.No. 2037 of 2008
4

not be insisted and they can be permitted to be represented through

counsel.

8. With the above observations/directions, this Crl.M.C. is

dismissed.

(R. BASANT)
Judge
tm