Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 2]

Supreme Court of India

K. Sudhakaran vs State Of Kerala on 5 February, 2009

Equivalent citations: AIR 2009 SUPREME COURT 1898, 2009 (4) SCC 168, 2009 AIR SCW 1493, (2009) 75 ALLINDCAS 114 (SC), 2009 (2) SCC(CRI) 241, 2009 (2) SCALE 239, 2009 (75) ALLINDCAS 114, 2009 ALL MR(CRI) 36 NOC, (2009) 2 MAD LJ(CRI) 961, (2009) 1 ALLCRIR 852, (2010) 4 RECCRIR 457, (2009) 2 SCALE 239, (2009) 1 GUJ LH 741, (2009) 1 KER LT 652, (2009) 1 ORISSA LR 981, (2009) 42 OCR 766, (2009) 2 KCCR 1268, (2009) 64 ALLCRIC 938, (2009) 2 CAL LJ 27, (2009) 1 CHANDCRIC 374, (2009) 2 ALLCRILR 148, (2009) 1 CRIMES 311, (2009) 2 EASTCRIC 82

Author: Arijit Pasayat

Bench: Asok Kumar Ganguly, Arijit Pasayat

                                                                      REPORTABLE

                   IN THE SUPREME COURT OF INDIA

                  CRIMINAL APPELLATE JURISDICTION

                   CRIMINAL APPEAL NO. 452 OF 2002


K. Sudhakaran                                           ..Appellant

                                        Versus

State of Kerala                                         ..Respondent



                            JUDGMENT

Dr. ARIJIT PASAYAT, J

1. Challenge in this appeal is to the judgment of a learned Single Judge of the Kerala High Court allowing the Revision Petition filed by the State. Challenge before the High Court was to the order dated 20.11.1998 in Criminal M.C. No.2081 of 1997 passed by learned First Additional Sessions Judge, Trivandrum. The issue related to the scope and ambit of Section 341 of the Code of Criminal Procedure, 1973 (in short the `Code'). The High Court examined the question as to whether a person who had not filed an application as required under Section 340 of Code could file an appeal under Section 341 of the Code. The High Court held that a person who had not filed complaint and the proceedings were initiated suo motu by the Court could not file an appeal. But held that a revision petition was maintainable. It is latter part of the revision petition order relating to maintainability before the High Court which is under challenge.

2. Learned counsel for the appellant submitted that the scope and ambit of sub-section (2) of Section 341 has been completely lost sight of by the High Court.

3. Learned counsel for the respondent on the other hand submitted that the appellant is taking varying stands at different points of time and in the order impugned before the High Court not only the parameters of Section 340 and 341 were under consideration but also the other relevant aspects.

4. Section 341 reads as follows:

"341-Appeal-(1)- Any person on whose application any Court other than a High Court has refused to make a complaint under sub-section (1) or sub-section (2) of section 340, or against whom such a complaint has been made by such Court, may appeal to the Court to which such former Court is subordinate within the meaning of sub-section (4) of section 95, and the superior Court may thereupon, after notice to the parties concerned, direct 2 the withdrawal of the complaint or, as the case may be, making of the complaint which such former Court might have made under section 340, and if it makes such complaint, the provisions of that section shall apply accordingly.
(2) An order under this section and subject to any such order, an order under Section 340, shall be final, and shall not be subject to revision."

5. A bare reading of the provisions makes it clear that an appeal under Section 341 can be filed by any person on whose application the Court other than the High Court refused to make a complaint under sub-section (1) or sub-section (2) of Section 340. The other person who can file an appeal is one against whom such a complaint has been made by such Court. Undisputedly, the present case was one where the initiation was suo motu by the High Court. The effect of decision of the Court which took suo motu action not to proceed further appears to have kept in mind by the legislature while enacting Section 341(1). Sub-section (2) of Section 341 is relevant for the purpose of this case. It states that an order under Section 341 and subject to any such order, an order under Section 340 shall be final and shall not be subject to revision. In other words there is legal embargo created on filing a revision in respect of an order under Section 340 which cannot be the subject matter of challenge. Undisputedly, what was challenged before the High Court was an order under Section 340 by the State of Kerala. The High 3 Court was justified in holding that no appeal can be filed by the State under Section 341 of the Act. But its conclusions about maintainability of the revision are indefensible in view of the clear language of sub-section (2) of Section 341. It appears that the High Court has made certain observations against the officers which do not in our view warrant interference. Therefore, the impugned order of the High Court regarding the maintainability of the revision stands set aside.

6. The appeal is allowed to the aforesaid extent.

........................................J. (Dr. ARIJIT PASAYAT) ........................................J. (ASOK KUMAR GANGULY) New Delhi, February 05, 2009 4