High Court Kerala High Court

Malayil Purushu @ Purushothaman vs State Of Kerala on 15 October, 2007

Kerala High Court
Malayil Purushu @ Purushothaman vs State Of Kerala on 15 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3157 of 2007()


1. MALAYIL PURUSHU @ PURUSHOTHAMAN
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :15/10/2007

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    Crl.M.C.No.3157 of 2007
                   ----------------------------------------
            Dated this the 15th day of October 2007

                              O R D E R

The petitioner is the first accused in a prosecution for

offences punishable inter alia under Section 353 read with 149

I.P.C. The crux of the allegations against the petitioner is that

he was member of an unlawful assembly of persons on 1/7/1996

at 4 p.m and the said unlawful assembly in prosecution of its

common object had attacked one police official.

2. Investigation was complete. The matter stands listed

for trial to this date before the learned Magistrate, it is

submitted. At this stage, the petitioner has rushed to this court

with the prayer that the proceedings against the petitioner may

be quashed and the further proceedings before the learned

Magistrate may be stayed, invoking the powers under Section

482 Cr.P.C.

3. What is the reason? According to the petitioner, in

respect of the incident which took place on 1/7/1996 at 4 p.m,

another crime was registered. Investigation was conducted.

Trial was held and the petitioner as well as some other co-

Crl.M.C.No.3157/07 2

accused were found guilty, convicted and sentenced by the

learned Magistrate. Inasmuch as on the identical allegation,the

petitioner was tried, found guilty and convicted, the petitioner

does not deserve to stand trial again, it is submitted. The

matter, admittedly, stands posted for trial to this day before the

learned Magistrate. Altogether there are 33 accused persons

each in both cases, it is submitted. The other accused have not

raised any objections. The petitioner did not raise any objections

at any earlier stage though the crime was allegedly committed as

early as in 1996 and the case has been registered as early as in

2003 as can be ascertained from the number of the C.C pending –

C.C.No.732/03.

4. The prayer is to invoke the jurisdiction under Section

482 Cr.P.C. The other case was registered as Sessions case

106/01 and admittedly the judgment of conviction was

pronounced on 2/9/2003.

5. I am called upon to invoke and exercise the

extraordinary inherent jurisdiction under Section 482 Cr.P.C.

One who seeks such extraordinary relief must also be shown to

have acted justly and fairly. No explanation whatsoever is

Crl.M.C.No.3157/07 3

offered as to why the petitioner did not come earlier before this

court and has waited so long to file this application on

11/10/2007 when the trial was listed to take place today, that is

15/10/2007. I am in these circumstances, not at all inclined to

invoke the jurisdiction under Section 482 Cr.P.C.

6. This Criminal Miscellaneous Case is accordingly

dismissed. I may hasten to observe that the petitioner shall be at

liberty to raise all contentions in the trial before the learned

Magistrate including the contention that the petitioner is not

liable to stand trial in view of the earlier judgment in

S.C.No.106/01.

7. With the above observations, this Criminal

Miscellaneous Case is dismissed.




                                           (R.BASANT, JUDGE)
jsr

            // True Copy//    PA to Judge

Crl.M.C.No.3157/07    4

Crl.M.C.No.3157/07    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007