High Court Kerala High Court

Basheer vs State Of Kerala Represented By The on 18 August, 2008

Kerala High Court
Basheer vs State Of Kerala Represented By The on 18 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2363 of 2008()


1. BASHEER,S/O.IBRAHIM,C.NO.5880,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.G.G.MANOJ(STATE BRIEF0

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :18/08/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.2363 of 2008
                    ----------------------------------------
             Dated this the 18th day of August 2008

                               O R D E R

In this application under Section 482 Cr.P.C the petitioner

who is an accused in four prosecutions and who has been found

guilty, convicted and sentenced in all such prosecutions prays

that the sentences imposed on him may be directed to run

concurrently and not consecutively invoking the jurisdiction

under Section 482 read with 427 Cr.P.C. The following are the

cases:

Sl. C.C.No. Name of Court Section Judg.date

No

1 353/2007 J.F.M.C, Nilambur 457,380 & 461 I.P.C 28/02/08
2 360/2007 J.F.M.C, Mananthavady 457,380 & 461 I.P.C 18/04/08

3 389/2007 J.F.M.C, Nilambur 457,380 & 461 I.P.C 12/05/08
4 378/2007 J.F.M.C, Nilambur 454,511 & 380 I.P.C 12/05/08

2. This Crl.M.C is preferred through prison authorities

by the petitioner in custody and the services of a State Brief

Counsel was assigned to the petitioner. The learned counsel for

the petitioner has been heard.

3. The learned counsel for the petitioner was requested

to explain how in the light of the decision of the Supreme Court

Crl.M.C.No.2363/2008 2

in M.R.Kudva v. State of Andhra Pradesh [AIR 2007 SC

568] and the Division Bench of this court in Sukumaran v.

State of Kerala [2008(1) KLT 732] this petition under Section

482 Cr.P.C is maintainable.

4. The learned counsel for the petitioner after taking

time to work up the legal position, fairly concedes that in the

light of these decisions this petition under Section 482 Cr.P.C is

not maintainable and the relief sought cannot be granted to the

petitioner.

5. The learned counsel for the petitioner however

submits that there may be a direction to the prison authorities to

enable the petitioner to prefer challenge against the impugned

judgments before the Sessions Court to challenge the verdict of

guilty and conviction and also to claim concurrency under

Section 427 Cr.P.C. Appropriate observations can of course be

made.


      6.    In the result,

      a)    This Crl.M.C is dismissed.

      b)    There shall be an observation that if the petitioner

wants to prefer appeals against the four judgments of conviction

Crl.M.C.No.2363/2008 3

and sentence referred above, the prison authorities shall enable

the petitioner opportunity to prefer such appeals through prison

authorities expeditiously forthwith.

7. Communicate the order forthwith to the prison

authorities and through them to the petitioners herein.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.2363/2008 4

Crl.M.C.No.2363/2008 5

R.BASANT, J.

CRL.M.C.No.2363 of 2008

ORDER

18/08/2008