High Court Kerala High Court

Moidunni vs Sub Inspector Of Police on 24 July, 2007

Kerala High Court
Moidunni vs Sub Inspector Of Police on 24 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2364 of 2007()


1. MOIDUNNI, S/O SAID HAJI,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.MANSOOR.B.H.

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :24/07/2007

 O R D E R
                                 R. BASANT, J.

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

                         Crl.M.C.No.  2364  of   2007

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

                  Dated this the  24th   day of   July, 2007


                                     O R D E R

The petitioner is the third accused in Crime No. 194 of 2002

of Kolathur Police Station registered, inter alia, under Section 308

r/w. 149 I.P.C. At the crime stage the petitioner was enlarged on bail,

it is submitted. Final report was filed. Cognizance was taken. But

the petitioner was not available for committal. The co-accused, who

were available, were committed and they stood trial before the

Sessions Court. The Sessions Court found the co-accused, who stood

trial to be not guilty and acquitted them.

2. The petitioner has now come before this Court to invoke the

powers under Section 482 Cr.P.C. to quash the proceedings against

the petitioner in as much as the co-accused have already been

acquitted.

3. The dictum in Moosa v. S.I. of Police (2006 (1) KLT

552) stares at the petitioner. It is now trite that the mere fact that the

co-accused have been found not guilty and acquitted on the basis of

the evidence in the trial held against them is no reason for an

absconding co-accused to claim any benefit or advantage therefrom.

Crl.M.C.No. 2364 of 2007

2

More over, a perusal of the judgment shows that in that case against the co-

accused the victim could not be examined. Of course, there is a statement

that the father of the victim came before the court and said that the victim

has no grievance at all. The advantage or benefit of the non-examination

of the victim cannot certainly be claimed by the absconding co-accused. In

these circumstances it is evident that following the dictum in Moosa, the

petitioner will have to stand trial.

4. The learned counsel for the petitioner however submits that the

petitioner is now willing to surrender before the learned Magistrate and

claim regular bail. But he apprehends that his application for bail may not

be considered by the learned Magistrate on merits, in accordance with law

and expeditiously.

5. I find no reason to invoke the jurisdiction under Section 482

Cr.P.C. It is certainly for the petitioner to appear before the learned

Magistrate and explain to the learned Magistrate the circumstances under

which he could not earlier appear before the learned Magistrate. I have no

reason to assume that the learned Magistrate would not consider the

application for bail to be filed by the petitioner when he surrenders before

the learned Magistrate, on merits, in accordance with law and

Crl.M.C.No. 2364 of 2007

3

expeditiously. Every court must do the same. No special or specific

direction appears to be necessary. 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).

4. 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.

(R. BASANT)

Judge

tm