High Court Kerala High Court

Irumban Haneefa vs State Represented By Public … on 19 August, 2008

Kerala High Court
Irumban Haneefa vs State Represented By Public … on 19 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3154 of 2008()


1. IRUMBAN HANEEFA, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. STATE REPRESENTED BY PUBLIC PROSECUTOR,
                       ...       Respondent

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/08/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 3154 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 19th day of August, 2008

                               O R D E R

The petitioner faces indictment as the second accused in a

prosecution for offences punishable, inter alia, under Section 307

r/w. 149 I.P.C. Altogether there were ten accused persons. All

the other accused faced trial. They were found not guilty and

acquitted. The petitioner was not available for trial. The case

against him has been split up and refiled. The petitioner has not

entered appearance so far. He was employed abroad. Coercive

processes have been issued against the petitioner. He finds such

processes chasing him.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. It is prayed that in as much as

all the co-accused have been found not guilty and acquitted, the

petitioner may also now be saved of the undeserved trauma of

continuance of this prosecution against him. Powers under

Section 482 Cr.P.C. may be invoked and the proceedings against

the petitioner may be quashed, it is prayed.

Crl.M.C.No. 3154 of 2008
2

3. After the decision in Moosa v. S.I. of Police (2006 (1) KLT

552) rendered by a Full Bench, it is trite that an absconding accused

cannot claim any benefit or advantage from the acquittal of the co-

accused, who faced trial. I have gone through the judgment in the trial

against the co-accused. The evidence of the witnesses in that case have

been placed before me. I am unable to agree that notwithstanding the

dictum in Moosa (supra) the petitioner is entitled for premature

termination of proceedings against him by invoking the extra ordinary

inherent jurisdiction under Section 482 Cr.P.C.

4. In the trial against the co-accused, there was no occasion

whatsoever for the prosecution to tender evidence, which shows the

culpability of the petitioner herein. No evidence was necessary to be

adduced in such prosecution when the petitioner did not face

indictment. The petitioner has been named in the F.I.R. and admittedly

there is no settlement of the disputes between the victim and the

petitioner herein. It would be idle for this Court to speculate whether

any evidence is possible to be adduced against the petitioner when he

Crl.M.C.No. 3154 of 2008
3

faces trial. I am satisfied in these circumstances that following the

dictum in Moosa (supra) the petitioner is not entitled for premature

termination of the prosecution against him by the invocation of the

jurisdiction under Section 482 Cr.P.C.

5. The learned counsel for the petitioner submits that there may

be a direction to the learned Magistrate to dispose of the application

for bail to be filed by the petitioner on merits, in accordance with law

and expeditiously. No special or specific direction appears to be

necessary. Every court must do the same. Sufficient general directions

have already been issued by this Court in the decision in Alice George

v. Dy.S.P. of Police (2003 (1) KLT 339).

6. This application is accordingly dismissed. I may however

hasten to observe that if the petitioner appears 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 orders on merits, in accordance with law and

expeditiously – on the date of surrender itself.

Crl.M.C.No. 3154 of 2008
4

7. The petitioner wants to seek expeditious disposal of the

prosecution against him as he has to return to his place of employment.

He can move the learned Magistrate and seek appropriate relief.

8. Hand over the order.

(R. BASANT)
Judge
tm