High Court Kerala High Court

Krishnan vs State Of Kerala on 23 September, 2008

Kerala High Court
Krishnan vs State Of Kerala on 23 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3558 of 2008()



1. KRISHNAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.KODOTH SREEDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :23/09/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.3558 of 2008
                    ----------------------------------------
           Dated this the 23rd day of September 2008

                               O R D E R

The petitioner faces allegations in a crime registered under

the Kerala Abkari Act. It is alleged that the petitioner was found

to be in possession of contraband articles which he abandoned

and ran away from the scene of the crime. The petitioner is

named in the seizure mahazer as well as in the crime and

occurrence report. The investigation is in progress. The

petitioner has come to this court with the prayer that the

proceedings against him may be quashed.

2. What is the reason? The learned counsel for the

petitioner submits that the petitioner is absolutely innocent and

his name has been included in the relevant documents without

any satisfactory reason or justification.

3. At the present stage, exercising the jurisdiction under

Section 482 Cr.P.C and with the available inputs it is impossible

for this court to hazard any opinion as to whether the allegations

are true or false. Proper investigation has to be conducted and I

find no reason to assume that such proper investigation shall not

be conducted. In these circumstances, I am satisfied that powers

under Section 482 Cr.P.C cannot and need not be invoked to

Crl.M.C.No.3558/08 2

deny the officials of an opportunity to conduct a proper

investigation into the allegations. The prayer for quashing of

proceedings cannot hence succeed.

4. The learned counsel for the petitioner then submits

that the petitioner apprehends that his application for regular

bail may not be considered on merits in accordance with law and

expeditiously. He, therefore, prays that directions under Section

482 Cr.P.C. may be issued to the learned Magistrate to consider

his bail application on his surrender.

5. I find the said apprehension to be totally unjustified.

No special or specific directions appear to be necessary.

Sufficient general directions have been issued in Alice George

vs. Deputy Superintendent of Police [2003(1)KLT 339]. It is for

the petitioner to surrender before the investigating officer or

the learned Magistrate and then seek regular bail. The

application for regular bail, needless to say, must be considered

by the learned Magistrate on merits, in accordance with law and

expeditiously.

6. With the above observations, this petition is

dismissed.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.3558/08 3

Crl.M.C.No.3558/08 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008