High Court Kerala High Court

Bhadrakumar vs The State Of Kerala on 18 June, 2008

Kerala High Court
Bhadrakumar vs The State Of Kerala on 18 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1737 of 2008()


1. BHADRAKUMAR, S/O.BHARGAVAN,
                      ...  Petitioner

                        Vs



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

2. THE STATE OF KERALA,

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :18/06/2008

 O R D E R
                             R. BASANT, J.
                -----------------------------------------------
                    Crl.M.C. No. 1737 OF 2008
                -----------------------------------------------
                Dated this the 19th day of June, 2008

                                O R D E R

Petitioner faced indictment as first accused in a prosecution

under Section 55 (a) and (h) of the Kerala Abkari Act. Petitioner,

the 1st accused was not available for trial. Accused 2 and 3 stood

for trial and they have found not guilty as per Annexure A3

judgment.

2. Petitioner has now come to this Court with a prayer that

the co-accused having been found not guilty and acquitted,

powers under Section 482 Cr.P.C may be invoked to quash the

split up proceedings against the petitioner. The counsel conscious

of the dictum of the Full Bench in Moosa V. Sub Inspector of

Police [2006(1) KLT 552 ] contends that the facts of this case

must help to take his case out of the sweep of the dictum in

Moosa(supra).

3. I have been taken through Annexure A3 judgment. The

judgment of acquittal of accused 2 and 3 is on the plank that the

prosecution has not been able to examine one crucial witness in

that trial. Consequently, there is no specific finding on merits on

Crl.M.C. No. 1737 OF 2008
2

any crucial aspect in favour of the petitioner. In as much as the

prosecution could not secure presence of the crucial witness in the

trial against the co-accused, the co-accused who faced trial got

the benefit of it and were acquitted. Certainly, the petitioner

cannot take advantage of the inability/failure of the prosecution to

produce the witness in the trial against co-accused. Petitioner

certainly falls within the sweep of the dictum of Moosa(supra) and

the prayer for quashing all the proceedings cannot be accepted.

This Crl.M.C is, in these circumstances, dismissed.

4. I must hasten to observe that this judgment will not in any

way fetter the right of the petitioner to take up all defences and

claim discharge/acquittal from the trial court at the appropriate

stage. The said prayer must be considered on merits and an

appropriate decision rendered by the trial court.

5. A warrant of arrest is pending against the petitioner, it is

submitted. It is for the petitioner to surrender before the learned

Magistrate and seek regular bail. Sufficient general directions

have been issued in Alice George Vs. Deputy Superintendent

of Police [2003 (1) KLT 339].

Crl.M.C. No. 1737 OF 2008
3

6. In the result, this petition is dismissed but with the specific

observation that if the petitioner surrenders before the learned

Magistrate and applies for bail, after giving sufficient prior notice to

the Prosecutor in charge of the case, the learned Magistrate must

proceed to pass appropriate orders on merits, in accordance with

law and expeditiously – on the date of surrender itself. No further

and specific directions appear to be necessary.

R. BASANT, JUDGE
ttb

Crl.M.C. No. 1737 OF 2008
4

Crl.M.C. No. 1737 OF 2008
5