High Court Kerala High Court

K.Balakrishnan vs The Judicial I Class Magistrate on 30 July, 2009

Kerala High Court
K.Balakrishnan vs The Judicial I Class Magistrate on 30 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 888 of 2005()


1. K.BALAKRISHNAN,
                      ...  Petitioner

                        Vs



1. THE JUDICIAL I CLASS MAGISTRATE,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.P.T.MOHANKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :30/07/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
              ------------------------------------------
                CRL.M.C.NO.888 OF 2005
              ------------------------------------------
                 Dated       30th     July 2009

                           O R D E R

Petitioner is the first accused in

S.T.2638/2003 on the file of Judicial First Class

Magistrate, Idukki. Proceedings were taken suo motu

by the learned Magistrate under Section 41(d) of

Kerala Police Act for the reason that first accused

the Superintendent of Police (Rural), Kozhikode,

petitioner, the second accused and third accused the

Circle Inspector of Police, Payyoli who was in charge

of the station, when petitioner was on leave,

committed offence under Section 41(d) of Kerala Police

Act, on their failure to execute the non bailable

warrant issued against M.I.Baby, Sub Inspector of

Police, Vatakara, the accused in C.C.17/1999 by the

court. This petition is filed under Section 482 of

Code of Criminal Procedure to quash the case as

against him.

2. First accused filed M.C.5582/2004 for

the same relief. As per order dated 8/9/2004 the case

as against him was quashed. Third accused filed

Crl.M.C.1265/2005. As per order dated 16/5/2005, the

CRMC 888/05 2

case as against him was also quashed. What remains

is only the case as against the petitioner.

3. Petitioner was the Circle Inspector

of police, Vatakara. Case as against him could

only be for non execution of the non bailable

warrant issued by the learned Magistrate in

C.C.17/1999, to produce the accused M.I.Babu and

Sub Inspector of Police on 5/9/2003. Said non

bailable warrant was returned with a report

seeking time stating that Sub Inspector is on

medical leave and is not available at his

residence. Report submitted by the third accused

and the show cause notice issued later establish

that petitioner was on commuted leave with effected

from 6/9/2003 onwards. Order of the learned

Magistrate shows that cognizance was taken against

petitioner for the failure to execute the warrant

on 5/9/2003. As petitioner was on commuted leave

from 6/9/2003 onwards he cannot be prosecuted for

the offence especially when first accused to whom

the warrant to be executed was issued stands

discharged. In such circumstances, when the case as

against accused 1 and 3 are already quashed, on

the facts it cannot be said that petitioner the

CRMC 888/05 3

Circle Inspector of Police till 6/9/2003 committed

the offence. Hence case as against petitioner

only can be quashed.

Petition is allowed. S.T.No.2638/2003 on

the file of Judicial First Class Magistrate,

Idukki is quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.