High Court Kerala High Court

B.Surendra Das vs The State Of Kerala on 12 June, 2007

Kerala High Court
B.Surendra Das vs The State Of Kerala on 12 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1717 of 2007()


1. B.SURENDRA DAS, S/O LATE BHANU PANICKER,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :12/06/2007

 O R D E R






                              R. BASANT, J.

              -------------------------------------------------

                     CRL.M.C.NO. 1717 OF 2007

              -------------------------------------------------

               Dated this the 12th  day of June, 2007



                                  ORDER

The petitioner is the 2nd accused in a prosecution under

Sec.56(b) of the Kerala Abkari Act. Altogether, there are

three accused persons. The 1st accused is alleged to be a

licensee and the 3rd accused is alleged to an employee of the

said toddy shop. There is an allegation that the petitioner has

taken over the shop of the 1st accused and is running the same

and the 3rd accused had committed the offence with the

knowledge and consent of the other accused. The petitioner

has come to this Court with a prayer that the powers under

Sec.482 of the Cr.P.C. may be invoked to prematurely

terminate the proceedings against the petitioner. The short

contention raised by him is that Sec.56 of the Abkari Act can

apply only to a licensee or an employee of the licensee. He is

neither. Hence the proceedings against him may be quashed,

CRL.M.C.NO. 1717 OF 2007 -: 2 :-

it is prayed.

2. Sec.56 of the Abkari Act is not confined in its operation

against the licensee. It takes in person being the employee of

such licensee and acting on his behalf. Whether the allegation

is acceptable or not is a totally different question. But at the

moment, it cannot be assumed that there are no allegations

against the petitioner to justify the charge under Sec.56(b) of the

Abkari Act. The prayer for quashing on that ground cannot, in

these circumstances, succeed.

3. The learned counsel for the petitioner then submits that

no materials have been placed before the learned Magistrate in

the final report under Sec.173 of the Cr.P.C. and, in these

circumstances, it is prayed that the powers under Sec.482 of the

Cr.P.C. may be invoked.

4. The copy of the report under Sec.173 of the Cr.P.C. is

not placed before this Court. The materials available along with

the report under Sec.173 of the Cr.P.C. are not revealed to this

Court. At the moment, the allegations justify the raising of a

charge under Sec.56(b) of the Abkari Act. Whether there are

materials to proceed further or not will certainly have to be

considered by the learned Magistrate at the stage when the

CRL.M.C.NO. 1717 OF 2007 -: 3 :-

petitioner appears and the learned Magistrate thinks of reading

over the particulars of the offence to the petitioner.

5. If the learned Magistrate feels that there is no material

to justify further proceedings against the accused and no

offences are revealed particulars of which should be read over to

the accused, needless to say, the learned Magistrate can resort

to the powers under Sec.258 of the Cr.P.C. to bring about

premature termination of the proceedings.

6. This Crl.M.C. is, in these circumstances, dismissed; but

with the specific observation that the dismissal of this petition

will not in any way fetter the rights of the petitioner to claim

stopping of the proceedings under Sec.258 of the Cr.P.C.

(R. BASANT, JUDGE)

Nan/