High Court Kerala High Court

Babu vs State Of Kerala on 13 December, 2010

Kerala High Court
Babu vs State Of Kerala on 13 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4334 of 2010()


1. BABU,S/O.NARAYANAN,AGED 37 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/12/2010

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

           ---------------------------------------------
           CRL.M.C.NO.4334 OF 2010
           ---------------------------------------------
           Dated 13th December, 2010


                          O R D E R

Petitioner, the third accused in

Crime No.469/CR/S1/04 of Narcotic and

Economic Offences, Cell, Thiruvananthapuram

filed this petition under Section 482 of

Code of Criminal Procedure contending that

though the petitioner has been implicated

as an accused, he has nothing to do with

the offence and there is nothing to connect

the petitioner with the offence and in such

circumstances, it is not in the interest of

justice to continue the prosecution.

Petitioner would contend that he is a

building contractor and has been implicated

on the allegation that Renjitha Subramanian

was arrested by Emigration Authorities,

Crmc 4334/10 2

International Airport, Thiruvananthapuram on

19/11/2004 on the allegation of possessing a

forged emigration clearance endorsement in her

passport and the said Renjitha disclosed that

visa and air ticket were arranged by one Rafeeq

of National Travels and Vijay Nair of Shine

Associates and one Babu who is her neighbour.

It is on that basis the petitioner has been

implicated as an accused and though the

incident was in 2004, till this day final

report has not been submitted and nothing was

collected to implicate him and in such

circumstances, prosecution against the

petitioner is to be quashed.

2. Learned counsel appearing for the

petitioner and learned Public Prosecutor were

heard.

3. Learned counsel appearing for the

petitioner pointed out that even if the

Crmc 4334/10 3

statement of Renjitha is accepted, in the light

of her statement shown in Annexure-C,

petitioner cannot be implicated, as at best, it

could only be said that the petitioner

introduced Renjitha to a travel agency but he

did not take part further in the transaction

and in such circumstances, the case against the

petitioner is to be quashed.

4. Learned Public Prosecutor on

verifying the case diary submitted that nothing

was so far collected against the petitioner

except original statement that Renjitha

informed the petitioner that she needs a visa

and petitioner introduced her to Rafeeq of

National Travels. It is submitted that there is

nothing further to show apart from the said

statement that petitioner had anything to do

with the transaction or received any benefit.

5. Annexure-C communication sent by the

Crmc 4334/10 4

Port Registration Officer, Thiruvananthapuram

Airport to the Sub Inspector of Police based

on which Annexure-A FIR was registered shows

that on 19/11/2004 at 5.10 a.m Renjitha,

holding Indian passport No.E 9513105,

approached the Immigration counter for her

onward journey to Muscat by Oman Airways

Flight, for employment as housemaid. On

verification Sub Inspector got suspicion about

the genuineness of the Emigration clearance

endorsement, which is purported to be issued

by the Protector of Emigrance,

Thiruvananthapuram. It was verified with the

specimen available in the office to ascertain

whether it is genuine. Finding that it is not

genuine, Renjitha was questioned. She disclosed

that her air ticket and visa were arranged by

one Rafeeq of National Travels, East Nada,

Guruvayur and one Vijay Nair and Babu, her

Crmc 4334/10 5

neighbour by paying Rs.25,000/- and she is not

aware of anything about the forged Emigration

clearance. It is based on the said statement,

the petitioner was implicated as an accused.

The statement of Renjitha, recorded, reveals

that she contacted the petitioner, her

neighbour to know whether she could get visa

and he promised to introduce her to Rafeeq of

National Travels. Petitioner introduced her to

Rafeeq. There is nothing in the statement that

the petitioner had anything to do with either

the visa or the air ticket or the forged

Emigration clearance. For the sole reason that

the petitioner introduced Renjitha to a travel

agent, it cannot be said that the petitioner

was a party to the forgery committed. Learned

Public Prosecutor also submitted that case

diary does not contain anything to connect the

petitioner with the offence except the

Crmc 4334/10 6

statement of Renjitha referred to earlier. It

is to be born in mind that the case was

registered in 2004 and for more than six years,

it is being investigated. Still, nothing could

be collected to establish any connection for

the petitioner with the forged Emigration

clearance. In such circumstances, continuation

of the case against petitioner is only an abuse

of process of the Court.

Petition is allowed. Prosecution of the

petitioner in Crime No.469/CR/S1/04 of Narcotic

and Economic Offences Cell, Thiruvananthapuram

is quashed. But investigation against the other

can be proceeded.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.