IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3568 of 2007()
1. DEEPULAL @ THANKU, S/O. VELAPPAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. SUNIL V.ABBAS, S/O. ABBASKUTTY,
4. NAJITHA BEEVI,
5. ABBASKUTTY,
For Petitioner :SRI.D.KISHORE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :11/12/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 3568 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of December, 2007
O R D E R
The petitioner is the second accused and he faces
indictment in a prosecution for offences punishable, inter alia,
under Sections 143, 147, 148, 323, 324 & 354 r/w, 149 I.P.C.
The case against all the co-accused has already been disposed of.
The petitioner could not appear at that stage. Hence the case
against him has been split up and that alone is continuing now.
The petitioner wants to appear before the learned Magistrate and
seek premature termination of the proceedings by invoking the
jurisdiction under Section 258 Cr.P.C.
2. The learned counsel for the petitioner contends that the
offences punishable under Sections 323, 324 and 354 I.P.C. are
all compoundable. He wants to ensure that an application for
composition is filed for the compoundable offences. He has a
further contention that the co-accused having already been found
not guilty and acquitted, he is entitled for premature termination
Crl.M.C.No. 3568 of 2007
2
of the proceedings by invoking the jurisdiction under Section 258
Cr.P.C.
3. The petitioner can certainly appear before the learned
Magistrate and seek composition of the compoundable offences. He
can certainly urge before the learned Magistrate that in view of the
composition of the compoundable offences as also the acquittal of all
the co-accused for offences under Sections 143, 147 and 148 I.P.C. the
prosecution against the petitioner need not continue and is liable to be
discontinued under Section 258 Cr.P.C. The learned Magistrate must
consider such contentions and pass appropriate orders.
4. The counsel finally submits that if personal presence of the
petitioner were insisted, that would cause great hardship and loss to the
petitioner. All offences are found to be summons offences and I find
no reason why the petitioner cannot apply for exemption under Section
205 Cr.P.C. Such application, if filed, will be considered by the
learned Magistrate on merits and appropriate orders passed,
notwithstanding the circumstance that a non-bailable warrant may be
pending against the petitioner.
Crl.M.C.No. 3568 of 2007
3
5. This Crl.M.C. is allowed to the above extent.
(R. BASANT)
Judge
tm