High Court Kerala High Court

C. Upendran vs State Of Kerala on 18 December, 2009

Kerala High Court
C. Upendran vs State Of Kerala on 18 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4195 of 2005()


1. C. UPENDRAN, S/O. CHELLAPPAN PILLAI,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice A.K.BASHEER

 Dated :18/12/2009

 O R D E R
                                 A.K. Basheer, J.
                  - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         Crl.M.C.No. 4195 of 2005
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 18th day of December, 2009.
                                      ORDER

Petitioner who was a licensee of a toddy shop bearing No.5 of

Konni Excise Range was implicated in Crime No.192/2005 of Konni

Police Station for the offence punishable under Section 8(1) and

Section 55(a) of the Abkari Act on the allegation that about 15 litres of

arrack was recovered from near a well situated in the proximity of the

toddy shop. This petition under section 482 of the Code was filed way

back in the year 2005 seeking to quash the FIR.

2. It is pointed out by Sri.K.P.Satheesan, learned counsel for the

petitioner that the crime was registered by the Police initially without

implicating anybody as accused. According to the Police, search was

effected on May 24, 2005 at about 12.15 PM. The Police did not have

a case that any incriminating substance was recovered from the toddy

shop. But the alleged recovery of arrack was made from near a well

situated away from the toddy shop.

3. It is contended by the learned counsel that if in fact the Police

had suspected the complicity of the petitioner in the crime at the stage

when the alleged recovery was made, there was no reason why in the

First Information Report the petitioner would not have been arraigned

as an accused. The fact that the investigating officer filed an

additional report after 18 days implicating the petitioner will by itself

show that it was clearly an afterthought. Petitioner has raised a specific

Crl.MC.4195/05 2

contention that he has been implicated in the case at the behest of a

rival toddy shop owner. I refrain from dealing with the above

contention raised by the learned counsel at this stage in view of the

order that I propose to pass.

4. The material available on record will definitely show that

there is some force in the contentions raised by the petitioner inasmuch

as petitioner was not implicated in the crime at the initial stage even

though allegedly some arrack was recovered outside the premises of the

toddy shop. At a later stage petitioner was implicated. There is no clue

as to what prompted the investigating agency to implicate the petitioner

after about 18 days. Anyhow the fact remains that petitioner is now

charged with commission of the offences referred to above.

5. Learned Public Prosecutor after getting instructions submits

that the Police had completed the investigation and laid the charge

sheet before the Court in December 2006 itself. In that view of the

matter, I am of the view that petitioner has to necessarily approach the

trial court and urge all his contentions at the appropriate stage.

6. It will be open to the petitioner to seek for discharge, if so

advised, in which event the court below shall consider the same and

pass appropriate orders in accordance with law. It is made clear that I

have not considered the merit of any of the contentions raised by the

petitioner

Crl.M.C is closed in the above terms.

A.K. Basheer
Judge.

an.