High Court Kerala High Court

Kabeer vs State Of Kerala on 6 November, 2007

Kerala High Court
Kabeer vs State Of Kerala on 6 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3364 of 2007()


1. KABEER, S/O. MOIDU, AGED 34,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, (REP. BY CIRCLE
                       ...       Respondent

                For Petitioner  :SRI.C.ANILKUMAR (KALLESSERIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :06/11/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.3364 of 2007
                    ----------------------------------------
            Dated this the 6th day of November 2007

                               O R D E R

The petitioner, along with the co-accused, faces allegations

for offences punishable inter alia under Section 386 I.P.C. The

petitioner was not available for trial. The case against him was

split up. The co-accused, who faced trial, were found not guilty

and acquitted. The petitioner has now come before this court

with a prayer that the surviving prosecution against him may be

quashed.

2. What is the reason? The short reason urged is that

the co-accused have already been tried and acquitted and there

is only bleak prospects of the prosecution against the petitioner

ending in conviction. In these circumstances, it is prayed that

the proceedings against the petitioner may be quashed. The

decision in Moosa vs. Sub Inspector of Police [2006(1) KLT 552

(FB)] stares at the petitioner. The mere fact that the co-accused

have secured an acquittal on the basis of the evidence tendered

against them in such prosecution is no reason at all for an

absconding co-accused to claim any benefit or advantage on the

basis of such acquittal. Moreover, a perusal of the said judgment

Crl.M.C.No.3364/07 2

of acquittal which is produced as Annexure A clearly shows that

the principal witness/victim/CW2 who was allegedly abducted

was not available for trial at that stage before the learned

Additional Assistant Sessions Judge. The advantage or benefit of

the non-examination of that vital witness which was conceded to

the co-accused cannot obviously be claimed by the petitioner

herein who did not face trial along with the co-accused. I am, in

these circumstances, satisfied that the prayer of the petitioner

cannot be accepted. The same deserves to be rejected.

3. The learned counsel for the petitioner then submits

that a warrant of arrest issued by the learned Magistrate is

chasing the petitioner. According to the petitioner, his absence

earlier was not wilful or deliberate. The petitioner is willing to

surrender before the learned Additional Assistant Sessions Judge

and seek regular bail. But he apprehends that his application

for bail may not be considered by the learned Judge 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 Judge to release the petitioner on bail when he appears

and applies for bail.

Crl.M.C.No.3364/07 3

4. It is for the petitioner to appear before the learned

Judge and explain to the learned Judge, the circumstances under

which he could not earlier appear before the learned Judge. I

find absolutely no reason to assume that the learned Judge would

not consider the application for bail to be filed by the petitioner

on merits, in accordance with law and expeditiously. Every court

must do the same. 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].

5. In the result, this Criminal Miscellaneous Case is

dismissed but with the specific observation that if the petitioner

surrenders before the learned Judge and applies for bail, after

giving sufficient prior notice to the Prosecutor in charge of the

case, the learned Judge must proceed to pass appropriate orders

on merits, in accordance with law and expeditiously – on the date

of surrender itself.




                                            (R.BASANT, JUDGE)

jsr

            // True Copy//      PA to Judge

Crl.M.C.No.3364/07    4

Crl.M.C.No.3364/07    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007