High Court Kerala High Court

E.M.Raheem vs State Of Kerala on 5 August, 2010

Kerala High Court
E.M.Raheem vs State Of Kerala on 5 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 330 of 2010()


1. E.M.RAHEEM, 29 YEARS,
                      ...  Petitioner
2. MUSTAK, S/O.A.M.IBRAHIM,

                        Vs



1. STATE OF KERALA, STATE REP.BY SHO,
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/08/2010

 O R D E R
                  * * * *V.*RAMKUMAR,*J.* * * *
                         * * * * * * * *
                     Crl.M.C. No. 330 of 2010
                 * * * * * * * * * * * * * * * * * *
               Dated: 5th day of August, 2010

                              ORDER

Petitioners who are accused Nos. 6 and 8 in Crime No.

308 of 2005 of Kasaragod Police Station for offences

punishable under Sections 143, 147, 148,452,324 and 308

read with Sec. 149 I.P.C. and who were absconding in S.C.

374 of 2006 on the file of the Addl. District and Sessions

Court (Adhoc) III, Kasaragod seek to quash the proceedings in

S.C. No. 164 of 2007 in C.P. No. 147/2005 before the said

Court. Consequent on their abscondance in S.C. No. 374 of

2006 the case against them was split up and re-filed as S.C.

No. 164 of 2007.

2. When Sessions Case 374 of 2006 was pending

before the Court below the prosecution had got the same

withdrawn under Sec. 321 Cr.P.C. Annexure A2 is the

judgment of the Court below giving consent for withdrawal of

Crl.M.C. No. 330 of 2010 -:2:-

the prosecution. Since, at that time the petitioners were

absconding, their case could not be disposed of and was re-

filed as S.C. 164 of 2007.

2. In as much as the request for withdrawal from

prosecution was in respect of the entire case with regard to

all the accused persons, I do not think that the benefit of

withdrawal should be denied to the petitioners merely

because of their abscondance in S.C. 374 of 2006 .

Accordingly, this M.C. is disposed of agreeing to the

request of the prosecution to withdraw the prosecution in

Crime No. 308 of 2005 of Kasaragod Police Station.

Consequently, S.C. No. 164 of 2007 shall stand quashed.

Dated this the 5th day of August, 2010.

V. RAMKUMAR,
(JUDGE)

ani.

Crl.M.C. No. 330 of 2010 -:3:-