High Court Kerala High Court

Abdul Rasheed vs State Of Kerala on 31 August, 2010

Kerala High Court
Abdul Rasheed vs State Of Kerala on 31 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 438 of 2010()


1. ABDUL RASHEED,S/O.AHAMMEDKUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :31/08/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.438 of 2010
            --------------------------

                       ORDER

Second accused in C.C.No.2/2006 on the file of

Judicial First Class Magistrate’s Court, Pattambi

filed this petition under Section 482 of Code of

Criminal Procedure to quash the proceedings as

against him pending before the court as C.C.No.

640/2009. Case of the petitioner is that by

Annexure-A3 judgment, learned Magistrate had

already acquitted the first accused for want of

evidence and in the light of the order of

acquittal, there is no likelihood of a successful

prosecution and it will result only in unnecessary

waste of valuable time of the court and therefore,

the case is to be quashed.

2. Learned counsel appearing for the petitioner

and learned Prosecutor were heard.

3. Annexure-A3 judgment, by which the first

accused was acquitted, shows that only PW1 was

CRMC 438/10 2

examined and CWs 3, 5 and 7 did not appear in spite

of coercive steps and in such circumstances,

finding that there is no evidence to convict the

first accused, he was acquitted. Annexure-A3

judgment does not enable the petitioner to quash

the proceedings against him. This Court cannot hold

that the witnesses, who could not be examined

before the learned Magistrate in C.C.No.2/2006,

will not be available for examination if petitioner

is tried or that they will not depose against the

petitioner. In such circumstances, the case cannot

be quashed as sought for.

4. Learned counsel then submitted that as a non

bailable warrant is pending against the petitioner,

a direction be issued to the learned Magistrate to

consider the application for bail on the date of

surrender.

5. When an accused surrenders and files an

application for bail, Magistrate is expected to

pass orders on the application without delay. I

CRMC 438/10 3

find no reason to believe that Magistrate is

unaware of the provisions of law or the decisions

of this Court or the Apex Court or that Magistrate

will not act in accordance with law. Hence, no

direction is warranted.

Petition is disposed.

31st August, 2010 (M.Sasidharan Nambiar, Judge)
tkv