High Court Kerala High Court

Shajeer vs State Of Kerala on 8 December, 2010

Kerala High Court
Shajeer vs State Of Kerala on 8 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4499 of 2010()


1. SHAJEER, S/O.MUHAMMED, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.GEO PAUL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/12/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.4499 of 2010
            --------------------------

                       ORDER

Petitioner was the third accused in C.P.No.

26/2009 on the file of Judicial First Class

Magistrate’s Court, Kolenchery, taken cognizance

for the offences under Sections 55(a) and 8(1)(2)

of Abkari Act on Annexure-A2 final report. Case

against accused 1 and 2 was committed to the

Sessions Court. They were tried by Assistant

Sessions Judge (Fast Track-I), Ernakulam after

splitting up the case against the petitioner as

S.C.85/2010. Those accused were acquitted. This

petition is filed under Section 482 of Code of

Criminal Procedure to quash the proceedings pending

against the petitioner contending that except an

allegation that there is a confession by the co-

accused, there is no material whatsoever to connect

petitioner with the offences and therefore, even if

petitioner is to be tried, there is no likelihood

CRMC 4499/2010 2

of a successful prosecution and therefore, it is

not in the interest of justice to continue the

prosecution.

2. Annexure-A2 final report shows that

prosecution case is that petitioner had entrusted

17 cans of spirit, each having a capacity of 35

litres, to the first accused, who kept the same in

Indica Car KL-6/D 3082 in his possession on the

courtyard of the house of the second accused, which

was seized on 28.12.2008 at 2.15 p.m. The case is

that possession of spirit was in violation of the

provisions of Abkari Act and all the accused

committed the offences.

3. Accused 1 and 2 were already acquitted. The

allegation against the petitioner is only that he

entrusted spirit to the first accused. Learned

counsel appearing for the petitioner submitted that

except the confession statement of the co-accused,

there is no other material to connect the

petitioner with possession of the spirit seized on

CRMC 4499/2010 3

28.12.2008 from the car used by the first accused.

Learned Public Prosecutor, on verifying the case

diary, also submitted that except the confession

statement of the co-accused, there is no other

material to connect petitioner with the offences.

In such circumstances, even if petitioner is to be

tried, there is no likelihood of a successful

prosecution. Hence, it is not in the interest of

justice to continue the prosecution.

Petition is allowed. C.C.No.2/2010 on the file

of Judicial First Class Magistrate’s Court,

Kolenchery is quashed.

8th December, 2010 (M.Sasidharan Nambiar, Judge)
tkv