High Court Kerala High Court

Thomas Joseph vs Cheriachan on 3 June, 2009

Kerala High Court
Thomas Joseph vs Cheriachan on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1186 of 2009()


1. THOMAS JOSEPH,AGED 45 YEARS,
                      ...  Petitioner
2. ANIL P.PAVITHRAN, AGED 32 YEARS,
3. K.P.ULAHANNAN,AGED 55 YEARS,
4. MONCY JAISON, AGED 28 YEARS,
5. REMI GEORGE,AGED 32 YEARS, S/O.GEORGE,
6. K.J.PAUL, AGED 55 YEARS,KOKKANDATHIL
7. JOSEPH JOSEPH @ JOSEPH P.J.

                        Vs



1. CHERIACHAN, AGED 48 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.VIJAYAN MANNALY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/06/2009

 O R D E R
              M.SASIDHARAN NAMBIAR, J.
              ====================
               Crl.M.C. No. 1186 of 2009-E
              ====================
           Dated this the 3rd day of June, 2009.


                        O R D E R

Petitioners are accused 1, 10, 25, 26, 29, 31 and 33 in

C.C.No.918/2007 on the file of the Judicial First Class

Magistrate Court-I, Thodupuzha. First respondent is the

complainant. He filed Annexure A1 complaint against 56

accused alleging that they committed offences under

Sections 499 and 500 of Indian Penal Code. After recording

the sworn statements of the complainant and witnesses,

Judicial First Class Magistrate took cognizance of the

offence and issued summons. This petition is filed under

Section 482 of Code of Criminal Procedure to quash

Annexure A1 complaint contending that it is only an abuse

of process of the Court.

2. Learned Counsel appearing for the petitioners

and first respondent were heard.

Crl.M.C.No.1186/2009-E
-2-

3. Annexure A1 complaint and the cognizance taken

can be quashed under Section 482 of Code of Criminal

Procedure only if the averments in the complaint and sworn

statements read together do not constitute the offence

alleged against the petitioners. Arguments of learned

Counsel is that the sworn statements of first respondent and

his witnesses do not disclose any publication, which is the

most essential ingredient of an offence of defamation and

therefore no offence is made out and for that reason

Annexure A1 and the case are to be quashed. Learned

Counsel appearing for first respondent pointed out that

necessary allegations to constitute the offence are there in

Annexure A1 with regard to the publication and the

complaint and sworn statements can only be read together

and so the petition is to be dismissed. On going through

Annexure A1 complaint, it cannot be said that ingredients of

an offence under Section 500 is not disclosed. If those

allegations are to be taken accepted in their entirety, it

Crl.M.C.No.1186/2009-E
-3-

cannot be said that offence is not made out. The question

whether the allegations could be accepted or not cannot be

decided at this stage. It can only be decided at the time of

trial on the evidence to be recorded. Hence on the grounds

alleged, it cannot be quashed at the threshold. The petition

is therefore dismissed.

M.SASIDHARAN NAMBIAR
JUDGE

dkr