High Court Kerala High Court

Muhammed Abdul Nissar vs The State Of Kerala on 10 November, 2008

Kerala High Court
Muhammed Abdul Nissar vs The State Of Kerala on 10 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3761 of 2008()


1. MUHAMMED ABDUL NISSAR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/11/2008

 O R D E R
                             R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                   Crl.M.C.No. 3761 of 2008
                   - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 10th day of November, 2008

                                O R D E R

The petitioner is the third accused in a prosecution for

offences punishable, inter alia, under Sections 326, 307 r/w. 149

I.P.C. Altogether there were 9 accused persons. All other eight

accused stood trial. The petitioner was not available for trial.

They have been found not guilty and acquitted. The case against

the petitioner has been split up and the proceedings in committal

is pending before the J.F.M.C., Kunnamangalam as L.P. No. 68

of 2004.

2. Eventhough there was a submission at the Bar that there

has been settlement of the disputes between the victim and the

petitioner, there is nothing produced before Court to substantiate

that assertion. Therefore the attempt that was made for securing

quashing of proceedings with the help of the dictum in Madan

Mohan Abbot v. State of Punjab (2008 (3) KLT 19) and

Nikil Merchant v. C.B.I. (2008 (3) KLT 769) cannot succeed.

Crl.M.C.No. 3761 of 2008
2

3. The learned counsel for the petitioner submits that the co-

accused having already been acquitted, the petitioner is entitled for

quashing of proceedings against him. The learned counsel builds up an

argument that all the co-accused having already been acquitted, the

petitioner cannot be found guilty of being a member of an unlawful

assembly. All the co-accused have been acquitted and there is no

contention that any other person was available to make the presence of

the petitioner culpable as a member of an unlawful assembly. The

learned counsel further submits that specific overt acts are alleged only

against accused 1 and 2. They have already been found not guilty and

acquitted. No specific allegation is raised against the petitioner. In

these circumstances the prosecution against the petitioner is liable to be

quashed. In as much as there is no allegation even, against the

petitioner of the commission of any overt act, the continuance of the

prosecution is without any merit or substance and would be an exercise

in futility. The petitioner cannot be found directly or vicariously liable

for any offence, urges the counsel. In these circumstances,

notwithstanding the dictum of the Full Bench in Moosa v. S.I. Of

Crl.M.C.No. 3761 of 2008
3

Police (2006 (1) KLT 552), proceedings against the petitioner are

liable to be quashed, it is submitted.

4. Notice was given to the learned Prosecutor, who concedes that

no overt act whatsoever was alleged against the petitioner. The only

allegation against the petitioner is that he was a member of an unlawful

assembly. All the 8 co-accused (altogether there are nine accused

persons) having already been found not guilty and acquitted, the

petitioner cannot now be alleged to be a member of an unlawful

assembly. No specific allegation having been raised against the

petitioner, he cannot be held to be principally liable for any offence.

The offenders, against whom specific over acts were alleged, having

already been found not guilty, the petitioner cannot made liable

vicariously also. In these circumstances the proceedings against the

petitioner may be quashed, it is prayed.

5. In the facts and circumstances of this case, I find merit in the

contention of the learned counsel for the petitioner. In as much as

there is no specific allegation against the petitioner and in as much as

all the co-accused have already been acquitted, the petitioner cannot

Crl.M.C.No. 3761 of 2008
4

be held liable for any principal act to attract culpable liability nor can

he be found vicariously guilty of any offence allegedly committed by

others.

6. In the result:

a) This Crl.M.C. is accordingly allowed.

b) The surviving prosecution against the petitioner in L.P. 68 of

2004 pending before the J.F.M.C.. Kunnamangalam is hereby quashed.

c) The learned Magistrate shall make necessary entries and close

the proceedings against the petitioner.

d) Needless to say, proceedings, if any, pending against the

petitioner and his sureties under Section 446 Cr.P.C. shall be disposed

of in accordance with law.

(R. BASANT)
Judge
tm