High Court Kerala High Court

Ibrahim @ Imbayi vs State Of Kerala on 4 August, 2010

Kerala High Court
Ibrahim @ Imbayi vs State Of Kerala on 4 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3097 of 2010()


1. IBRAHIM @ IMBAYI, S/O.HAMZA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/08/2010

 O R D E R
                      V. RAMKUMAR, J.
                  = = = = = = = = = = = = =
                    Crl.M.C..No.3097 of 200
                  = = = = = = = = = = = = = =
             Dated this the 4th day of August, 2010

                             ORDER

Petitioner, who is the 3rd accused in Crime No.458/2006 of

Palakkad Town North Police Station for an offence punishable

under Section 420 read with 34 IPC and now pending before the

Chief Judicial Magistrate, Palakkad as C.C.No.115/2008 and

transferred to Long Pending Register as L.P.No.81/2008 seeks to

quash the proceedings against him mainly on the ground that co-

accused in the case have been acquitted after trial in

C.C.No.2/2008.

In the light of the decision in Moosa Vs.Sub Inspector of

Police ( 2006(1) KLT 552), it is not permissible for this Court to

quash the proceedings against the petitioner without a trial

mainly for the reason that the co-accused have been acquitted. I

am, however, inclined to permit the petitioner to plead for a

discharge in C.C.No.115/2008 and also highlight the fact of

acquittal of the co-accused before the Magistrate. I am also

inclined to permit the petitioner to plead for a discharge in

absentia. Accordingly if the petitioner file an application for

Crl. M.C. No. 3097 of 2010
2

discharge before the court below through his counsel, that court

shall not insist on the personal appearance of the petitioner for

the disposal of the discharge petition. It shall be open to the

petitioner to highlight the fact that the co-accused in the case

have been acquitted after trial.

This Crl.M.C is disposed of reserving the above right of the

petitioner.

Dated this the 4th day of August, 2010.

V. RAMKUMAR, JUDGE

sj