High Court Kerala High Court

M.Subash vs State Of Kerala on 29 June, 2007

Kerala High Court
M.Subash vs State Of Kerala on 29 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2098 of 2007()


1. M.SUBASH, S/O. UNNIKRISHNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :29/06/2007

 O R D E R
                                   R.BASANT, J

                         ------------------------------------

                           Crl.M.C.No.2098 of 2007

                         -------------------------------------

                    Dated this the 29th  day of June, 2007


                                     O R D E R

Petitioner is accused No.30 in a prosecution for offences

punishable, inter alia, under Sections 307, 353 and 332 read with 149

I.P.C. Some of the co-accused who faced trial have already been

found not guilty and acquitted. The petitioner was not available to

face trial along with the co-accused in such trial. Those accused were

acquitted on the ground that there was no evidence to identify them

as some of the miscreants involved in the incident which had taken

place.

2. The petitioner has now come to this Court with a request

to invoke the powers under Section 482 Cr.P.C. The co-accused

having secured acquittal on the ground that they were not properly

identified, the learned counsel for the petitioner submits that the

chance of the petitioner being identified is also remote. There is no

chance of this prosecution coming to successful culmination. The

possibility of conviction being bleak, the proceedings may be quashed.

This in short is the prayer.

3. I am of the opinion that the request of the petitioner

cannot be accepted. In the trials held against the co-accused, the

petitioner was not present. There was no question or necessity of the

prosecution adducing any evidence with regard to the complicity of

Crl.M.C.No.2098 of 2007 2

the petitioner in such trials. The possibility of some of the witnesses

identifying the petitioner in the trial to be held against him cannot be

ruled out by this Court rationally on the basis of the materials

presently available. If that be so, the petitioner’s claim for quashing

of proceedings must be held to be not justified at all. The decision of

the Full Bench in Moosa v. Sub Inspector of Police (supra)

concludes the question squarely.

4. This Crl.M.C is, in these circumstances, dismissed.

5. The learned counsel for the petitioner submits that if the

petitioner appears before the learned Sessions Judge and applies for

bail, there may be a direction that such application must be

considered on merits, in accordance with law and expeditiously. It is

further prayed that on such appearance, an expeditious disposal of

the case may also be directed.

6. The accused has not so far appeared and I think it is

absolutely unnecessary to issue any such speculative directions.

Needless to say, when the petitioner appears and applies, his

application for bail will have to be considered on merits, in

accordance with law and expeditiously. His prayer for expeditious

disposal will also have to be considered by the learned Magistrate and

appropriate orders passed.

(R.BASANT, JUDGE)

rtr/-

Crl.M.C.No.2098 of 2007 3