Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K. Sudhakaran Vs. State of Kerala [2009] INSC 213 (5 February 2009)
2009 Latest Caselaw 119 SC

Citation : 2009 Latest Caselaw 119 SC
Judgement Date : Feb/2009

    

K. Sudhakaran Vs. State of Kerala [2009] INSC 213 (5 February 2009)

Judgment

IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 452 OF 2002 K. Sudhakaran ..Appellant Versus State of Kerala ..Respondent

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 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.

The appeal is allowed to the aforesaid extent.

........................................J. (Dr. ARIJIT PASAYAT)

........................................J.

 

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter