High Court Kerala High Court

Aniyan Kunju Daniel vs State Of Kerala on 22 October, 2010

Kerala High Court
Aniyan Kunju Daniel vs State Of Kerala on 22 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4156 of 2010()


1. ANIYAN KUNJU DANIEL, KADAMBASSERIL,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.R.PADMAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/10/2010

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

            ---------------------------------------------
            CRL.M.C.NO.4156 OF 2010
            ---------------------------------------------
            Dated         22nd    October, 2010


                           O R D E R

Petitioner, the second accused in

C.P.160/2002 on the file of Judicial First

Class Magistrate’s Court, Mavelikara did not

appear at the committal stage. Therefore,

case against him was split up and case

against first accused was committed to

Additional Sessions Court, Mavelikara and

taken on file as S.C.159/2004. By

Annexure-A2 judgment learned Additional

Sessions Judge acquitted the first accused

finding that prosecution failed to prove the

case. When petitioner appeared subsequently,

the case against him was committed to the

Sessions Court. It is now pending before

Additional Sessions Court, Mavelikara.

Crmc 4156/10
2

Petition is filed under Section 482 of Code of

Criminal Procedure to quash the proceedings

against him contending that in view of the

findings in Annexure-A2 judgment that whole

prosecution case is clouded with suspicion,

continuation of the proceedings will serve no

purpose, as there is no likelihood of

conviction and therefore, the case is to be

quashed.

2. Learned counsel appearing for the

petitioner and learned Public Prosecutor were

heard.

3. As held by the Full Bench of this

Court in Moosa v. Sub Inspector of Police (2006

(1) KLT 552), based on the judgment of

acquittal of the co-accused, an absconding

accused is not entitled to get the case against

him quashed. True, Annexure-A2 judgment shows

Crmc 4156/10
3

that based on the evidence recorded, learned

Additional Sessions Judge found that

prosecution case is clouded with suspicion.

But based on that finding case cannot be

quashed. Petitioner is entitled to raise all

the contentions before the learned Sessions

Judge and seek an order of discharge under

section 227 of Code of Criminal Procedure.

Petition is disposed granting liberty to

the petitioner to raise all the contentions,

including the findings in Annexure-A3, and seek

an order of discharge under Section 227 of Code

of Criminal Procedure.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.