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. 1736 of 2008()


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

                        Vs



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

2. THE STATE OF KERALA, REPRESENTED BY

                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. 1736 of 2008
             -------------------------------------------------
            Dated this the 18th day of June, 2008

                                ORDER

The petitioner, along with two co-accused, faced a

prosecution under Sec.55(a) and (h) of the Kerala Abkari Act.

The crux of the allegations is that accused 2 and 3 had sold

illicit liquor in a toddy shop of which the petitioner is the

owner/licensee. The petitioner was not available for trial.

The case against him was split up. The co-accused stood trial.

In the course of the trial, it was found that the 2nd accused who

faced trial is not guilty of the offence alleged against him.

Accordingly, he was found not guilty and acquitted.

2. According to the petitioner’s counsel, the petitioner is

now entitled to the invocation of the extraordinary inherent

jurisdiction under Sec.482 of the Cr.P.C. The co-accused

having been acquitted, the prosecution against the petitioner

Crl.M.C. No. 1736 of 2008 -: 2 :-

cannot produce any tangible or positive result. It is hence

prayed that proceedings against the petitioner may be quashed.

3. I have been taken through the judgment of acquittal

rendered in favour of one of the two accused who were allegedly

selling illicit liquor in the shop allegedly belonging to the

petitioner. It is seen that the judgment was rendered not on

merits completely; but on the principal ground that the crucial

witness who detected the offence was not examined by the

prosecution. The field is occupied by a Full Bench dictum in

Moosa v. Sub Inspector of Police (2006 (1) KLT 552) and the

said decision is authority for the proposition that an absconding

co-accused cannot obviously rely on the inability or failure on the

part of the prosecution to make all evidence available before

court in such trial. The option of the prosecution to produce the

principal witness/detecting officer in the trial against the

petitioner remains. What view the court will take if it is satisfied

of the vital facts on examination of the detecting officer, cannot

be speculated now. I am, in these circumstances, satisfied that

the contention of the learned counsel for the petitioner that the

facts of instant case must take the petitioner out of the sweep of

the dictum in Moosa v. Sub Inspector of Police (cited supra)

cannot be accepted.

4. In the result, this Crl.M.C. is dismissed. I may hasten to

Crl.M.C. No. 1736 of 2008 -: 3 :-

observe that the dismissal of this Crl.M.C. will not in any way

fetter the rights of the petitioner to raise all his contentions

before the learned Magistrate to claim discharge/acquittal at the

appropriate stage. Such contentions will have to be considered

on merits and appropriate decision taken.

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

is further lamented. The petitioner can appear before the

learned Magistrate and seek regular bail. Sufficient general

directions have already been issued in the decision in Alice

George v. Deputy Superintendent of Police (2003 (1) KLT

339). No special or specific directions appear to be necessary.

Every court must do the same. If the petitioner surrenders

before the learned Magistrate and seeks 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 and expeditiously – on the date of surrender itself.

Sd/-


                                           (R. BASANT, JUDGE)


Nan/

           //true copy//    P.S. to Judge