High Court Kerala High Court

Vinod vs Kunjan on 16 November, 2007

Kerala High Court
Vinod vs Kunjan on 16 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3465 of 2007()


1. VINOD, S/O.RAMAKRISHNAN,
                      ...  Petitioner

                        Vs



1. KUNJAN, S/O.RAMAN
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :16/11/2007

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 3465 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 16th day of November, 2007

                               O R D E R

The petitioner has been arrayed as an accused in a private

complaint filed by the first respondent herein. The petitioner has

come to this Court with a prayer that powers under Section 482

Cr.P.C. may be invoked to quash the proceedings against him.

2. It will be apposite to briefly advert to the relevant facts,

which has culminated in the initiation of the prosecution against

the petitioner on a private complaint. About an incident which

took place on 19.12.2004, the first respondent had lodged a F.I.

statement before the police and crime 341 of 2004 was

registered at the Kollengode police station. In that the

complainant had specifically alleged that two persons, including

the petitioner herein, (who was shown as the first accused) had

committed offences punishable under Sections 341, 323 and 324

r/w. 34 I.P.C. against the defacto complainant. Crime was

B.A.No. 3465 of 2007
2

registered. Investigation was conducted and final report was filed by

the police after such investigation.

3. In the final report submitted by the police, no allegations were

raised against the petitioner and the petitioner was dropped from the

array of accused. Final report showed only one accused, i.e. the

second accused in the F.I.R., as the sole accused. It would appear that

no notice was ever given to the first respondent of the dropping of the

petitioner from the array of accused. The first respondent received

summons from the court in the police charge case to appear as a

witness. He went to the court and at that stage, it appears, he came to

realise that the petitioner has been dropped from the array of accused.

He tendered evidence on oath. In the evidence, he implicated the

petitioner herein also. The learned Prosecutor filed an application

under Section 319 Cr.P.C. that cognizance may be taken against the

petitioner herein also.

4. In the mean time, the first respondent filed a private complaint

raising his grievance against the dropping of the petitioner from the

array of accused. That complaint was pending as Crl.M.P. Adverting

B.A.No. 3465 of 2007
3

to that facts and on that ground the petition filed by the Prosecutor

under Section 319 Cr.P.C. was dismissed. Later, the learned

Magistrate took cognizance of the offences allegedly committed by the

petitioner on the basis of the private complaint (copy of which is

Annex.A) filed by the first respondent.

5. The petitioner has now come to this court with a prayer that

powers under Section 482 Cr.P.C. may be invoked to quash the case

initiated on the basis of the private complaint against the petitioner.

What is the reason? The only reason urged is that the police after

investigation had come to the conclusion that the petitioner is not

guilty and had dropped him from the array of accused. That is no

reason to foreclose the option of the first respondent to file a private

complaint. That the police had dropped the petitioner from the array of

accused is certainly not a valid reason to not entertain the private

complaint filed by the first respondent later.

6. The learned counsel for the petitioner then contends that there

was delay in the filing of the private complaint. There is nothing to

show that notice was given to the first respondent before or at the time

B.A.No. 3465 of 2007
4

when cognizance was taken only against the second accused shown in

the F.I.R. As stated earlier, there is nothing to show that any such

notice/information was given to the first respondent. The allegation is

not barred by limitation and there is no contention before me that

cognizance was barred by the provisions relating to limitation in the

Cr.P.C.

7. It follows from the above discussions that the powers under

Section 482 Cr.P.C. do not deserve to be invoked against the

cognizance taken of the offences alleged against the petitioner as per

Annex.A complaint by the learned Magistrate.

8. This Crl.M.C. is accordingly dismissed.

(R. BASANT)
Judge

tm