High Court Kerala High Court

K.Murugan vs State Of Kerala on 29 September, 2008

Kerala High Court
K.Murugan vs State Of Kerala on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3513 of 2008()


1. K.MURUGAN, S/O.KANNAN PILLAI,
                      ...  Petitioner
2. EASWARAN, AGED 28 YEARS, S/O.CHURULI,
3. S.MURUGAN, AGED 29 YEARS,

                        Vs



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

                For Petitioner  :SRI.S.M.PREM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/09/2008

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
                 Crl.M.C. No.3513 of 2008
           -------------------------------------------------
       Dated this the 29th day of September, 2008

                              ORDER

The petitioners faced indictment as accused 7, 11 and 12

in a prosecution for offences punishable under Sec.27 of the

Kerala Forest Act. The co-accused, who faced trial, have been

found not guilty and acquitted as per Annexure-I judgment.

The case against the petitioners and A9 was split up and re-

numbered.

2. The petitioners have now come before this Court with

a prayer that the surviving prosecution against them may also

be quashed invoking the extraordinary inherent jurisdiction

under Sec.482 Cr.P.C.

3. This application is opposed.

4. The decision in Moosa v. Sub Inspector of Police

(2006 (1) KLT 552) lays down that an absconding co-accused

Crl.M.C. No.3513 of 2008 -: 2 :-

cannot claim any benefit or advantage from the fact that the co-

accused, who faced trial, have been found not guilty and

acquitted on the basis of the evidence tendered in such case

against them. In such prosecution, the State/the prosecution

has no obligation whatsoever to adduce evidence against the

absconding co-accused. In fact, a perusal of Annexure-I reveals

that it is on the basis of an omission to produce certain

documents that the said case ended in acquittal. Nothing stops

the prosecution from producing the relevant documents in the

surviving prosecution against the petitioners. The petitioners

cannot claim any advantage from the fact that such documents

have not been produced before court in such earlier prosecution

against the co-accused.

5. This Crl.M.C. is, in these circumstances, dismissed. I

may hasten to observe that the dismissal of this petition will not

in any way fetter the rights of the petitioners to take all

necessary and appropriate contentions in the prosecution

against them. I have only chosen to take the view that the

prosecution does not deserve to be quashed invoking the

jurisdiction under Sec.482 Cr.P.C. The learned counsel for the

petitioners submits that there may be a direction that the

applications for bail to be filed by the petitioners when they

Crl.M.C. No.3513 of 2008 -: 3 :-

surrender before the learned Magistrate may be considered on

merits, in accordance with law and expeditiously – on the date of

surrender itself following the dictum in Alice George v. Deputy

Superintendent of Police (2003 (1) KLT 339). I am satisfied

that no special or specific directions need be issued in this

regard. Every court must comply with the same.

(R. BASANT, JUDGE)

Nan/