High Court Kerala High Court

K.P.Santhosh vs State Of Kerala on 30 July, 2008

Kerala High Court
K.P.Santhosh vs State Of Kerala on 30 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2762 of 2008()


1. K.P.SANTHOSH, S/O.PARAMESWARAN KOPPATHIL
                      ...  Petitioner
2. V.A.RADHAKRISHNAN, S/O.ACHUTHAN NAIR,

                        Vs



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

                For Petitioner  :SRI.B.RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :30/07/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                      Crl.M.C No.2762 of 2008
                       -------------------------------------
                Dated this the 31st day of July, 2008

                                   ORDER

Petitioners are accused 5 and 6 in a prosecution for offences

punishable, inter alia, under Section 120 B I.P.C. The crux of the

allegations against the petitioners is that they colluded with the

other accused and conspired to secure unjustified and undeserved

regularisation of themselves as drivers under the Devaswom Board.

The petitioners had secured such regularisation in appointment. On

the basis of the final report submitted by the investigator,

cognizance was taken by the Special Judge and Enquiry

Commissioner. Charges were framed as early as on 21.06.07. The

matter admittedly stands posted for trial to 02.08.08.

2. At this stage, the petitioners have come before this Court

with a prayer that the prosecution launched against them may be

quashed invoking the jurisdiction under Section 482 Cr.P.C. What is

the reason ? Charges against the petitioners were framed as early

as on 21.06.07. The order framing charges is a revisable order. No

challenge has been raised so far in revision. The petitioners have

now chosen to come to this Court with this petition to invoke the

extraordinary inherent jurisdiction under Section 482 Cr.P.C. When

the remedy of revision is available to the petitioners to challenge

Crl.M.C No.2762 of 2008 2

the impugned order and they have not chosen to challenge the

order in accordance with law within the time stipulated,

compelling and exceptional reasons must be shown to exist to

justify the invocation of the extraordinary inherent jurisdiction in

their favour. Such jurisdiction is not to be invoked as a matter of

course. Such jurisdiction cannot be invoked in favour of persons

who are guilty of unjustified and long slumber without taking any

effective action even in the wake of adverse orders passed

against them.

3. I shall carefully avoid any detailed discussions on

merits about the acceptability of the allegations or the credibility

of the materials collected. Suffice it to say that I am not

persuaded to agree that any such compelling and exceptional

reasons do exist which can justify the warrant or invocation of the

jurisdiction under Section 482 Cr.P.C to prematurely terminate the

proceedings against the petitioners.

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

may hasten to observe that the dismissal of this Crl.M.C will not in

any way fetter the rights of the petitioners to raise all appropriate,

relevant and necessary contentions before the learned Special

Judge in the course of the trial.

(R.BASANT, JUDGE)
rtr/-

Crl.M.C No.2762 of 2008 3