High Court Kerala High Court

Bastin Sabu vs Shahul Hameed on 20 December, 2006

Kerala High Court
Bastin Sabu vs Shahul Hameed on 20 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2358 of 2006()


1. BASTIN SABU,
                      ...  Petitioner
2. V.K.SATHEESH,

                        Vs



1. SHAHUL HAMEED, S/O. ALI AHAMMED,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :SRI.RAM MOHAN.G.

The Hon'ble MR. Justice R.BASANT

 Dated :20/12/2006

 O R D E R
                               R.BASANT, J.

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

                      Crl.M.C.NO.2358 OF 2006

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

              Dated this the 20th day of December, 2006.


                                   ORDER

The petitioners are the two accused in a prosecution

initiated, inter alia, under Section 326 read with Section 34

I.P.C. The crux of the allegations against them is that they, in

their capacity as Sub Inspector of Police and Police Constable,

intercepted a vehicle of the complainant and made demands for

illegal gratification. When that was not accepted, they allegedly

dragged the complainant to the police station and assaulted him.

Police conducted an investigation into the complaint of the

complainant. The complaint was referred. Thereafter a protest

complaint was filed by the respondent/complainant. The learned

Magistrate took cognizance of the offences alleged against the

petitioners. The petitioners appeared before the learned

Magistrate. The matter underwent a number of adjournments.

No evidence was adduced for various reasons. Ultimately since

the respondent/complainant was not present on a final date of

posting, the learned Magistrate proceeded to pass an order

under Section 245(2) Cr.P.C, discharging the accused on the

ground that the allegations are groundless.

Crl.M.C.NO.2358 OF 2006 2

2. The complainant took up the matter before the

learned Sessions Judge and the learned Sessions Judge by the

impugned order took the view that the complainant/revision

petitioner is entitled one further opportunity to substantiate the

allegations against the petitioners-police officials. In coming to

that conclusion, the revisional court which took note of the

nature of the allegations raised against the petitioners – of high

handed acts of physical torture by police officials charged with

the responsibility of upholding law and order with oblique

motives. It was hence that the revisional court indulgently

granted the respondent/complainant a further opportunity.

3. The learned counsel for the petitioners submits that

the revision petition was filed after lapse of a long period of time

and the learned Sessions Judge had unjustifiably condoned the

delay in filing the revision petition. That order condoning the

delay is not challenged in this proceedings and in these

circumstances, I do not find any merit in that contention.

4. The learned counsel for the petitioners submits that

the order passed by the Sessions Court in revision is liable to be

quashed by invoking the powers under Section 482 Cr.P.C.

Section 482 Cr.P.C is to be invoked sparingly and in exceptional

Crl.M.C.NO.2358 OF 2006 3

cases in aid of justice only. Compelling and satisfactory reasons

must be shown to exist to justify the prayer for invocation of such

powers. In the instant case, the complainant was absent. The

competent court, at the revisional stage, held that termination of

proceedings by invocation of the powers under Section 245(2)

Cr.P.C is not justified. I must alertly note that the absence of the

complainant, considering the nature of the allegations raised

cannot lead to termination of proceedings under Section 249

Cr.P.C. In any view of the matter, I am not persuaded to agree

that the order passed by the revisional court suffers from any

such vice or results in miscarriage of justice as to justify the

invocation of the powers under Section 482 Cr.P.C.

5. The learned counsel for the petitioners submits that

great prejudice, hardship and inconvenience would result if

personal appearance of the petitioners were insisted by the

learned Magistrate on all dates of posting. It is for the

petitioners to apply for exemption from such personal

appearance. I have no reason to assume that such an

application, if filed, will not be considered by the learned

Magistrate on merits and in accordance with law. I find no

reason why ritualistic insistence on the personal appearance of

Crl.M.C.NO.2358 OF 2006 4

the petitioners should be made in a case like the instant one. No

specific direction appears to be necessary. Suffice it to say that

the petitioners shall be at liberty to apply for exemption. The

learned Magistrate must pass appropriate orders on merits on

such application.

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

with the above observations.

R.BASANT

JUDGE

rtr/