High Court Kerala High Court

M.K.Pradeepan vs State Of Kerala on 2 March, 2007

Kerala High Court
M.K.Pradeepan vs State Of Kerala on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 578 of 2007()


1. M.K.PRADEEPAN, S/O.BALAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.R.PARTHASARATHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :02/03/2007

 O R D E R
                                 R. BASANT, J.

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

                         Crl.M.C.No. 578  of   2007

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

                   Dated this the 1st day of   March, 2007


                                     O R D E R

The petitioner is the 7th accused. He, along with the co-

accused, faced allegations, inter alia, under Sections 3 and 5 of the

Explosive Substances Act and under Section 324 r/w. 149 I.P.C. The

co-accused stood trial. But the petitioner was not available for trial.

After the trial, the co-accused were all acquitted. The petitioner has

now come before this Court with the prayer that powers under

Section 482 Cr.P.C. may be invoked to quash the proceedings against

the petitioner.

2. What is the ground? The learned counsel for the petitioner

submits that in the prosecution against the co-accused it has come out

clearly that there is no evidence against the petitioner and there can

be no evidence against him. The defacto complainant was not able to

identify the accused persons, even though he did speak of an incident

in which he suffered injuries. The other eye witnesses, i.e. PWs. 3,

4 and 6 did not support the prosecution case. In these circumstances

the learned counsel for the petitioner submits that if the petitioner

Crl.M.C.No. 578 of 2007 2

were compelled to stand the ordeal of trial, it would be nothing but sheer

wastage of time, effort and resources of the State. The same would

unnecessarily result in vexation to the petitioner, it is urged.

3. A Full Bench of this Court had occasion to consider this situation

in Moosa v. S.I. of Police (2006 (1) KLT 552). It has been held

categorically in that decision that the mere fact that the co-accused have

secured acquittal in a trial held against them is no reason for the absconding

co-accused to claim any advantage from such acquittal. The complicity of

the petitioner was not in issue in the earlier trial. In these circumstances, I

am satisfied that there is no necessity for invocation of the powers under

Section 482 Cr.P.C.

4. The learned counsel for the petitioner submits that the petitioner is

willing to surrender before the learned Magistrate. Warrant of arrest is

chasing him. He could not enter appearance on account of reasons beyond

his control.

5. It is certainly for the petitioner to appear before the learned

Magistrate and explain to the learned Magistrate the circumstances under

which he could not earlier appear before the learned Magistrate. I have no

reason to assume that the learned Magistrate would not consider the

Crl.M.C.No. 578 of 2007 3

application for bail on merits, in accordance with law and expeditiously.

Every court must do the same. No special or specific direction appears to

be necessary. Sufficient general directions have already been issued by this

Court in the decision in Alice George v. Dy.S.P. of Police (2003 (1) KLT

339).

3. This Crl.M.C. is accordingly dismissed, but subject to the above

observations/directions. I may hasten to observe that if the petitioner

appears before the learned Magistrate and applies for bail after giving

sufficient prior notice to the Prosecutor in charge of the case, the learned

Magistrate must proceed to pass orders on merits, in accordance with law

and expeditiously – on the date of surrender itself, unless there are

compelling reasons.

(R. BASANT)

Judge

HO

tm