Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjudas N.S vs State Of Kerala
2026 Latest Caselaw 1918 Ker

Citation : 2026 Latest Caselaw 1918 Ker
Judgement Date : 23 February, 2026

[Cites 7, Cited by 0]

Kerala High Court

Sanjudas N.S vs State Of Kerala on 23 February, 2026

Author: C.S.Dias
Bench: C.S.Dias
                                                     2026:KER:15317
CRL.MC NO. 9207 OF 2025

                                 1


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

                THE HONOURABLE MR.JUSTICE C.S.DIAS

  MONDAY, THE 23RD DAY OF FEBRUARY 2026 / 4TH PHALGUNA, 1947

                      CRL.MC NO. 9207 OF 2025

  CRIME NO.118/2022 OF Peramangalam Police Station, Thrissur

        AGAINST THE ORDER/JUDGMENT DATED IN CC NO.458 OF 2022 OF

JUDICIAL MAGISTRATE OF FIRST CLASS, KUNNAMKULAM

PETITIONER/ACCUSED:

            SANJUDAS N.S,
            AGED 45 YEARS
            AGED 45, S/O. NARAYANAN, T.C. 5/417, ROHINI BHAVAN,
            INDIRA NAGAR, PERURKKADA, THIRUVANANTHAPURAM, PIN -
            695005


            BY ADVS.
            SHRI.ABHILASH A J
            SRI.NAVANEETH.N.NATH
            SHRI.CHRISTAPHER JOSE
            SHRI.RISHI RAVINDRAN




RESPONDENTS/STATE, DEFACTO COMPLAINANT:

    1       STATE OF KERALA,
            REPRESENTED BY THE GOVERNMENT PLEADER,HIGH COURT OF
            KERALA, ERNAKULAM, PIN - 682301

    2       THE STATION HOUSE OFFICER,
            PERAMANGALAM POLICE STATION, THRISSUR DISTRICT, PIN
            - 680555
                                                 2026:KER:15317
CRL.MC NO. 9207 OF 2025

                              2


    3     VINI. P. VARGHESE ,
          S/O. VARGHESE, PORATHUR HOUSE, WHITE FIELD LANE,
          ADATT MARKET, ADATT VILLAGE, THRISSUR, PIN - 680551

          SRI.M.P.PRASANATH, PP


     THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON
23.02.2026, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:
                                                2026:KER:15317
CRL.MC NO. 9207 OF 2025

                               3


                          C.S.DIAS,J.
       ====================
               Crl. M.C.No. 9207 of 2025
      ------------------------------------ --
          Dated this the 23rd day of February, 2026

                          ORDER

The petitioner is the sole accused in C.C.No.458 of

2022 on the file of the Court of the Judicial Magistrate of

First Class, Kunnamkulam ('Trial Court', in short), which

has originated from Crime No.118 of 2022 registered by

the Peramangalam Police Station, Thrissur, alleging the

commission of the offences punishable under Sections

341, 353, 283, 294(b) and 506(ii) of the Indian Penal Code.

2. The case of the prosecution in the final report, in

a nutshell, is that:

On 09.02.2022, at around 11.00 hours, when the Deputy

Tahsildar and other officials of the Thrissur Taluk Office

went to the house of the petitioner for the purpose of

measuring the building to assess the luxury tax, as per the

orders of the Tahsildar, the petitioner verbally abused the 2026:KER:15317 CRL.MC NO. 9207 OF 2025

officials alleging that he was not given prior notice and

demanded them to leave his house. Accordingly, he

obstructed the officials from discharging their official

duties. Furthermore, the petitioner also blocked the car of

the officials with his car. He threatened them that he

would set fire to the car and struck the vehicle with his

hands. Thus, the petitioner has committed the above

offences.

3. I have heard the learned counsel for the

petitioner and the learned Public Prosecutor.

4. The learned counsel for the petitioner vehemently

submits that, even if the allegations in the FIR and the

final report are taken on their face value, the same would

not attract the offences alleged against the petitioner.

There is no material to substantiate the petitioner's

culpability in the crime. The offence under Section 341 is

not attracted, as there is no material to prove that the

petitioner has wrongfully restrained the officials.

2026:KER:15317 CRL.MC NO. 9207 OF 2025

Likewise, the offence under Section 353 is not attracted,

since there is no allegation of any assault or criminal

force. Similarly, the offence under Section 283 is also not

attracted, because no obstruction or danger was caused to

the officials. Furthermore, the offences under Sections

294(b) and 506 are not attracted, because the obscene

words were not uttered in public and there was no threat

or intention to cause the alarm. Therefore, even if the

petitioner withstands the trial, it is not going to lead to his

conviction. Hence, the entire proceedings may be

quashed.

5. The learned Public Prosecutor stoutly opposes

the Crl.M.C. He submits that there are specific overt acts

attributed against the petitioner, which proves his

culpability in the crime. The petitioner had prevented the

officials from discharging their official duties to measure

the building, to assess the luxury tax. The petitioner also

prevented the officials from leaving the premises by 2026:KER:15317 CRL.MC NO. 9207 OF 2025

obstructing their vehicle with the petitioner's car. The

Investigating Officer has produced cogent materials along

with the final report and proposes to examine 17

witnesses to prove the prosecution case. Therefore, this

Court may not embark upon a mini trial and quash the

proceedings. Hence, the Crl.M.C. may be dismissed.

6. The essence of the prosecution case is that, when

the defacto complainant and other officials went to inspect

the petitioner's building to assess the luxury tax, the

petitioner prevented them from discharging their duties

and also blocked them from leaving the premises. He also

threatened to set their car ablaze.

7. It is well settled that this Court has inherent

powers under Section 482 of the Code of Criminal

Procedure, which corresponds to Section 528 of the

Bharatiya Nagarik Suraksha Sanhita, 2023, to quash

criminal proceedings. However, such inherent power,

though expansive in nature, is not unbridled or unlimited.

2026:KER:15317 CRL.MC NO. 9207 OF 2025

They are to be exercised sparingly, with circumspection,

and within the parameters delineated by judicial

precedents. One of the elementary principles to quash a

criminal proceeding is that, even if allegations in the first

information report, final report or the complaint are taken

at their face value and accepted in their entirety, the same

will not prima facie constitute any offence or make out a

case against the accused. (Read the decisions in State of

Haryana and others v. Bhajan Lal and others [(1992)

Supp (1) SCC 335], Central Bureau of Investigation v.

Aryan Singh and Others [(2023) 18 SCC 399], Daxaben

v. State of Gujarat and Others [(2022) 16 SCC 117] and

Monica Kumar and Another v. State of U.P. and

Others [(2008) 8 SCC 781]).

On an overall consideration of the facts, the materials

on record, the rival submissions made across the Bar,

particularly taking note of the specific overt acts

attributed against the petitioner, which prima facie 2026:KER:15317 CRL.MC NO. 9207 OF 2025

attracts the offences alleged against him, I am not

satisfied that this is a fit case to exercise the inherent

powers of this Court under Section 528 of the BNSS. The

Crl.M.C. is devoid of any merit and consequently

dismissed. Nonetheless, it is upto the petitioner to raise all

his contentions before the Trial Court, including filing

application for discharge, provided the charge has not

been framed till date. If such application is filed, the Trial

Court is directed to consider and dispose of the

application, in accordance with law, untramelled by any

observation made in this order.

Sd/-

C.S.DIAS, JUDGE dkr 2026:KER:15317 CRL.MC NO. 9207 OF 2025

APPENDIX OF CRL.MC NO. 9207 OF 2025

PETITIONER ANNEXURES

Annexure A THE CERTIFIED COPY OF THE F.I.R. IN CRIME NO. 118/2022 OF PERAMANGALAM POLICE STATION, THRISSUR DISTRICT Annexure B THE CERTIFIED COPY OF THE FINAL REPORT ALONG WITH WITNESS LIST AND STATEMENT IN C.C. NO. 458/2022 PENDING BEFORE THE JUDICIAL FIRST CLASS MAGISTRATE COURT, KUNNAMKULAM IN CRIME NO. 118/2022 OF PERAMANGALAM POLICE STATION, THRISSUR DISTRICT Annexure C THE CERTIFIED COPY OF THE FINAL REPORT ALONG WITH WITNESS LIST AND STATEMENT, SEIZURE MAHAZZAR IN C.C. NO. 458/2022 PENDING BEFORE THE JUDICIAL FIRST CLASS MAGISTRATE COURT, KUNNAMKULAM IN CRIME NO. 118/2022 OF PERAMANGALAM POLICE STATION, THRISSUR DISTRICT

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter