High Court Kerala High Court

Abdulkhader vs The Sub Inspector Of Police on 13 July, 2007

Kerala High Court
Abdulkhader vs The Sub Inspector Of Police on 13 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2354 of 2004()


1. ABDULKHADER, S/O.ABDULKARIM,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE REP. BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.P.K.ANIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :13/07/2007

 O R D E R
                                      R.BASANT, J.

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

                              Crl.M.C.No.2354 of 2004

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

                       Dated this the 13th day of July 2007


                                        O R D E R

The petitioner is the first accused in a prosecution inter alia

under Section 498A I.P.C. Cognizance has been taken on the basis of

the final report submitted by the police. The de facto complainant, in

that case is the wife of the petitioner. The wife had allegedly been

divorced even prior to the filing of the complaint.

2. Cognizance was taken. The petitioner was not available

for trial. Accused 2 to 5 faced trial. They were found not guilty and

acquitted. The petitioner has now come before this court with the

prayer that powers under Section 482 Cr.P.C may be invoked and the

proceedings against the petitioner may be quashed in the light of the

judgment acquitting the co-accused.

3. The position of law has now been settled and laid down

beyond any trace of confusion or doubt by the Full Bench decision in

Moosa vs. Sub Inspector of Police [2006(1) KLT 552]. It is now

evident that an absconding co-accused cannot claim any benefit or

advantage from the mere fact that the co-accused, who faced trial

have been found not guilty and acquitted. I have gone through the

judgment of acquittal of accused 2 to 5. The decision in that case is

only to the effect that accused 2 to 5 are entitled to acquittal as there

Crl.M.C.No.2354/04 2

is no evidence against them. No finding has been entered in that

case, the advantage of which can be taken by the petitioner herein. I

am, in these circumstances, satisfied that the prayer for invocation of

powers under Section 482 Cr.P.C to quash the proceedings against

the petitioner is without any basis.

4. The learned counsel for the petitioner submits that a

warrant of arrest is pending against the petitioner. He prays that

appropriate directions may be issued in the matter.

5. There shall be a direction that the warrant of arrest issued

against the petitioner shall not be executed till 23/7/2007. In the

meantime, the petitioner must appear before the learned Magistrate

and apply for regular bail. The learned Magistrate must consider

such application for regular bail on merits, in accordance with law

and expeditiously – on the date of surrender itself, if such application

is filed after giving sufficient prior notice to the Prosecutor in charge

of the case.

6. This petition is dismissed with the above

directions/observations.






                                                                                (R.BASANT, JUDGE)

jsr


                        // True Copy//          PA to Judge


Crl.M.C.No.2354/04    3


Crl.M.C.No.2354/04    4


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007