High Court Kerala High Court

Sreekumar.A. vs State Of Kerala on 18 May, 2010

Kerala High Court
Sreekumar.A. vs State Of Kerala on 18 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 917 of 2010()


1. SREEKUMAR.A., S/O.AYYAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.R.ANIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/05/2010

 O R D E R
                       V. RAMKUMAR, J.
                   = = = = = = = = = = = = =
                     Crl.M.C..No.917 of 2010
                   = = = = = = = = = = = = = =
              Dated this the 18th day of May, 2010

                              ORDER

Petitioner, who is the sole accused in Crime No.780/2005 of

Kazhakkoottam Police station and now pending before the J.F.C.M-

III, Thiruvananthapuram as C.P.No.26 of 2006 for offences

punishable under Sections 279,337,338 and 304 IPC seeks to quash

Annexure A1 FIR and AI(a) final report.

2. Admittedly non-bailable warrants of arrest are pending

against the petitioner from J.F.C.M-III, Thiruvananthapuram in the

above C.P.case.

3. According to the petitioner, incorporation of Section 304

IPC is totally uncalled for since the requisite intention or

knowledge even according to the prosecution records were totally

absent.

4. Since the Magistrate has already taken cognizance of the

offences punishable under Sections 279,337,338 and 304 IPC and

has taken the case on the file as C.P.No.26 of 2006, it is not

possible for the Magistrate to go back to the pre-cognizance stage

and delete the offence punishable under Section 304 IPC from

Crl. M.C. No. 917 of 2010
2

cognizance. The remedy of the petitioner is to make his

submissions before the Court of Session after committal and in

case the Sessions Court is convinced that as against Section 304

IPC, the offence which is made out is only one punishable under

Section 304A IPC, that Court can exercise the power under

Section 228(1)(a) Cr.P.C and transfer the case either to the CJM or

any Judicial Magistrate of First Class for trial. That court can also

discharge the petitioner if the prosecution records so warrant.

This Crl.M.C is accordingly disposed of permitting the

petitioner to surrender before the Magistrate within two weeks

from today and apply for regular bail. In case the petitioner does

so, the learned Magistrate shall release him on bail on appropriate

conditions. It shall be open to the petitioner to argue before the

Sessions Court after committal that Section 304 IPC is not made

out from the prosecution records. It shall be open to the petitioner

to argue for a discharge or in the alternative to argue that as

against Section 304 IPC the offence which is made out is only one

punishable under Section 304 A IPC.

Dated this the 18th day of May, 2010.

V. RAMKUMAR, JUDGE

sj