High Court Kerala High Court

Mujeeb vs State Of Kerala Rep.By S.I. Of … on 29 November, 2010

Kerala High Court
Mujeeb vs State Of Kerala Rep.By S.I. Of … on 29 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4179 of 2010()


1. MUJEEB, AGED 29 YEARS, S/O.MOOZA,
                      ...  Petitioner
2. MUHAMMED ALI @ ALI, AGED 33 YEARS,

                        Vs



1. STATE OF KERALA REP.BY S.I. OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE (RURAL),

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/11/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.4179 of 2010
            --------------------------

                       ORDER

Petitioners were accused 2 and 5 in C.C.No.

476/2003 on the file of Judicial First Class

Magistrate’s Court-I, Palakkad. As accused 2, 3 and

5 were absconding, case against them was split up

and re-filed as C.C.No.133/2005. Accused 1 and 4

were tried and by Annexure-B judgment, those

accused were acquitted. Subsequently, when presence

of the third accused was procured, he was tried and

by Annexure-B judgment, he was acquitted. The case

against accused 2 and 5 was split up and re-filed

as C.C.No.180/2009. This petition is filed under

Section 482 of Code of Criminal Procedure to quash

the case contending that in view of the order of

acquittal of the remaining accused and when there

is no investigation as provided under Section 4 of

Arms Act, prosecution for the offence under Section

20 read with Section 27 of Arms Act is not

CRMC 4179/10 2

sustainable and hence, in the interest of justice,

the prosecution is to be quashed.

2. Learned senior counsel appearing for the

petitioners and learned Public Prosecutor were

heard.

3. Prosecution case is that on 15.3.2003 at

about 2.30 p.m., the five accused were found in a

motor car bearing Reg.No.KL-01/A 2266 along with

swords and iron rods, with an intention to commit

robbery of vehicles passing through the National

Highway. Annexures-B and C judgments show that out

of the five accused, three were already acquitted

after trial. It also establish that learned

Magistrate acquitted those accused finding that

there is no evidence to prove that the area was

notified as provided under Section 4 of Arms Act

and when evidence was recorded, Circle Inspector of

Police deposed that he is not aware whether there

is any notification or not. Learned senior counsel

pointed out that in view of that finding, which is

CRMC 4179/10 3

not disputed, even if petitioners are to be tried,

there is no likelihood of a successful prosecution

and therefore, the case is to be quashed. Learned

Public Prosecutor also submitted that there is no

notification.

4. When there is admittedly no notification

issued by the Central Government, regulating

possession of arms in the area, an offence under

Section 20 read with Section 27 of Arms Act is not

attracted. In such circumstances, when there is no

likelihood of a successful prosecution, even if

petitioners are to be directed to undergo the

ordeal of a trial, it is not in the interest of

justice to continue the prosecution.

Petition is allowed. C.C.No.180/2009 on the

file of Judicial First Class Magistrate’s Court-I,

Palakkad is quashed.

29th November, 2010 (M.Sasidharan Nambiar, Judge)
tkv