High Court Kerala High Court

Sajeevan @ Saji vs State – Represented By on 2 March, 2007

Kerala High Court
Sajeevan @ Saji vs State – Represented By on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 573 of 2007()


1. SAJEEVAN @ SAJI, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. STATE - REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.M.SASINDRAN

                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.573 of 2007

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

                    Dated this the  2nd day of March, 2007


                                       ORDER

The petitioner is the 7th accused in a prosecution, inter alia,

under Section 307 read with 149 I.P.C. All the co-accused have

already been tried, found not guilty and acquitted. The petitioner was

not available for trial. The case against him has been split up and the

same is pending as C.P.152 of 2003.

2. The petitioner has come to this Court with a prayer that

powers under Section 482 Cr.P.C may be invoked to quash the

proceedings against the petitioner.

3. What is the reason ? According to the learned counsel for

the petitioner, the petitioner could not be present before court on

account of reasons beyond his control. According to him, the

petitioner is absolutely innocent. He was not available at the place of

occurrence at all at the relevant time and was employed in Bombay.

He submits that of the 3 eye witnesses, 2 of them are not living now.

The third one-CW3, was examined in the trial against the co-accused

and he had turned hostile and had not supported the prosecution case

at all. In these circumstances, the counsel prays that powers under

Section 482 Cr.P.C may be invoked.

Crl.M.C.No.573 of 2007 2

4. The decision in Moosa v. Sub Inspector of Police [2006

(1) KLT 552(F.B)] is authority for proposition that the acquittal of the

accused is by itself no reason for the absconding co-accused to claim

any advantage. The counsel submits that this case would fall within

the exception which can be carved out of Moosa as the substratum of

the prosecution case is lost by the acquittal of the co-accused. I am

unable to accept this contention. Merely because the hostile witness

did not identify the other accused who stood trial in the earlier

proceedings, it cannot be assumed lightly that such witness will not be

able to identify the petitioner. That would be an improper and

perverse assumption not supported by any circumstances.

5. I am, in these circumstances, satisfied, that the petitioner,

who has been absconding all the while and who now has surfaced after

the acquittal of the co-accused and wants to quash the proceedings

under Section 482 Cr.P.C, cannot succeed in that venture. The

petitioner must follow the ordinary and regular procedure of appearing

before the court for trial and claim discharge/acquittal as the case may

be.

6. The learned counsel for the petitioner submits that the

petitioner apprehends that his application for bail may not be

considered by the learned Magistrate on merits, in accordance with law

Crl.M.C.No.573 of 2007 3

and expeditiously. I find no merit in that contention. It is 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 such application 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 in Alice George

v. The Deputy Superintendent of Police [2003(1) KLT 339].

7. This Crl.M.C is, in these circumstances, dismissed, but with

the specific observation 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 appropriate orders on merits and expeditiously –

on the date of surrender itself, unless exceptional and compelling

reasons are there.

(R.BASANT, JUDGE)

rtr/-