IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 593 of 2009()
1. ASSI @ ABDUL AZEEZ
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/02/2009
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Crl. M.C. NO. 593 of 2009
* * * * * * * * * * * * * * * * * *
Dated: 9th February, 2009
ORDER
Petitioner who is the 4th accused in Crime No. 27 of 2001 of
Nenmara Police Station for offences punishable under Sections 143, 147,
148 and 427 read with Sec 149 I.P.C. Seeks to quash the proceedings
initiated against him as C.C. No. 27 of 2004 before the J.F.C.M. Alathur.
The main ground on which proceedings are sought to be quashed is
that the 15 co-accused in the case registered as C.C. 927 of 2001 were
acquitted by the learned Magistrate as per judgment dated 6-01-2004.
The petitioner who did not face trial in the said case cannot seek the
proceedings against him to be quashed in a petition under Sec. 482
Cr.P.C. he will have to surrender before the Magistrate and plead for a
discharge if the same is permissible on the basis of the judgment of
acquittal in the case of the co-accused.
This petition is accordingly dismissed without prejudice to the
petitioner to plead for a discharge before the learned Magistrate.
Dated this the 9th day of February, 2009.
V. RAMKUMAR,
(JUDGE)
ani.