High Court Kerala High Court

C.K.Thilakan vs State Of Kerala on 14 August, 2007

Kerala High Court
C.K.Thilakan vs State Of Kerala on 14 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 887 of 1999()



1. C.K.THILAKAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.JULIAN XAVIER

                For Respondent  :SRI.ALAN PAPALI

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :14/08/2007

 O R D E R
                       K.R.UDAYABHANU, J
                   ----------------------------------------
                       Crl.R.P.No.887 of 1999
                  ----------------------------------------
                Dated this the 14th day of August, 2007



                               O R D E R

The revision petitioner who is the defacto complainant has

sought for setting aside the order of the court below under

Section 321 Crl.P.C. permitting the Assistant Public Prosecutor to

withdraw C.C.No.174/96 with respect to the offence under

Sections 171(F), 471 and 34 IPC.

2. The prosecution case is that the accused using forged

identity cards of the members of Puthur Co-operative Bank

attempted to caste votes on the strength of the forged identity

card. The withdrawal has sought on the ground that there is no

possibility of a successful prosecution as there is no charge

sufficient to sustain prosecution case and the persons whose

identity cards have been allegedly used were not questioned by

the police. The court has noted that on a perusal of the records,

there is no possibility of a successful prosecution and that the

Assistant Public Prosecutor has applied his mind to the facts and

CRL.R.P.NO.887/99 Page numbers

the records of investigation as an independent agent and that the

withdrawal of the case will promote peace and harmony in the

locality. In the circumstances and in view of the facts that the

Asst. Public Prosecutor as well as the court has considered the

matter, there is no scope for interference.

The revision petition is dismissed.





                                            K.R.UDAYABHANU,
                                                     JUDGE

csl

CRL.R.P.NO.887/99    Page numbers




                                   K.R.UDAYABHANU, J




                                    Crl.A.No.350/2001

                                       JUDGMENT




                                     25th July 2007