High Court Kerala High Court

Sajeer vs State Of Kerala Represented By The on 22 March, 2010

Kerala High Court
Sajeer vs State Of Kerala Represented By The on 22 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 777 of 2010()


1. SAJEER , AGED 29 YEARS, S/O.MOHAMMAD,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.MUHAMMED SALAHUDHEEN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/03/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ------------------------------------------
            CRL.M.C.NO.777 OF 2010
           ------------------------------------------
            Dated 22nd March 2010


                         O R D E R

Petitioner is the second accused in

C.C.44/2010 on the file of Judicial First

Class Magistrate-I, Thamarassery taken

cognizance for the offence under Sections

411 of 379 read with Section 34 of Indian

Penal Code. This petition is filed under

Section 482 of Code of Criminal Procedure

to quash the cognizance taken as against

the petitioner contending that apart from

the confession statement of the first

accused, there is no material whatsoever to

connect petitioner with the offences

alleged.

2. Learned counsel appearing for

the petitioner and learned Public

Crmc 777/10
2

Prosecutor were heard.

3. Learned Magistrate has taken

cognizance for the offences under Annexure-A1

final report. Annexure-A1 final report shows

that prosecution case is that motor cycle

belonging to the de facto complainant, was

parked on the side of market road on 19/12/2000

at about 7.30 p.m and first accused committed

theft of the motor cycle and sold it to third

accused who purchased it with the knowledge

that it is the stolen vehicle. It is also

alleged that petitioner was also along with the

first accused, at the time of committing the

theft. As petitioner and third accused were

absconding, first accused was tried by the

learned Magistrate in C.C.129/2002, after

splitting the case against accused 2 and 3 as

C.C.334/2008. By Annexure-3 judgment first

Crmc 777/10
3

accused was acquitted on 27/9/2002. Case of the

petitioner is that apart from alleged

confession statement of first accused, there is

no material to connect petitioner with the

theft or sale of stolen article to third

accused and therefore, even if petitioner is

to be tried there is no likelihood of a

successful prosecution.

4. Learned Public Prosecutor submitted

that apart from the confession statement of

first accused, there is no material as against

the petitioner.

5. When prosecution case is that first

accused along with second accused committed

theft of motor cycle belonging to the de facto

complainant and first accused has already been

acquitted by Annexure-3 judgment, after

recording the evidence, as and when there was

Crmc 777/10
4

no recovery from the petitioner and there is no

other material to point out that he committed

the offences and the only supporting material

is the confession statement of the co-accused,

which cannot be used against the petitioner,

continuation of the proceedings will not serve

any purpose. In such circumstances, it is not

in the interest of justice to continue the

prosecution.

Petition is allowed. C.C.44/2010 now

pending against petitioner before Judicial

First Class Magistrate-I, Thamarassery on

Annexure-2 final report is quashed as against

the petitioner.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.