IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4224 of 2010()
1. SREEDHARAN, S/O.KHADER, AGED 52 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.M.V.AMARESAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :16/11/2010
O R D E R
M.SASIDHARAN NAMBIAR, J.
--------------------------------------------------------
Crl.M.C No.4224 OF 2010
---------------------------------------------------------
Dated this the 16th day of November, 2010.
O R D E R
Petitioner the 5th accused in C.C.No.459 of 2007 in
C.C.No.310 of 2004 on the file of Judicial First Class Magistrate,
Payyannur, filed this petition under Section 482 of Criminal
Procedure to quash the case now pending as C.C.No.459 of 2007,
contending that in view of the acquittal of the co-accused by
Annexure-1 judgment no purpose will be served by directing the
petitioner to undergo the ordeal of a trial and therefore it is to be
quashed.
2. Learned counsel appearing for the petitioner and learned
Public Prosecutor were heard.
Out of six accused, except the petitioner who was
absconding, others were tried in C.C.310 of 2004 after refiling the
case against the petitioner as C.C.No.459 of 2007. By Annexure-
1 Judgment those accused were acquitted. Petition is filed
contending that in view of the order of acquittal of the co-
accused, the case against the petitioner is to be quashed. As
held by the Full Bench of this Court in Moosa v. Sub Inspector
of Police (2006(1) KLT 552 (FB)) after considering the very
same question based on the judgment of acquittal of the co-
Crl.M.C No.4224 OF 2010 2
accused, absconding accused is not entitled to get the case as
against him quashed by filing a petition under Section 482 of
Code of Criminal Procedure. In view of the decision, the petition
can only be dismissed. Petitioner is entitled to appear before the
learned Magistrate and raise all the contentions and if necessary
to seek an order of discharge under Section 239 of Code of
Criminal procedure, Petition is dismissed.
M.SASIDHARAN NAMBIAR, JUDGE.
mns