High Court Kerala High Court

Musthafa @ Mohammed Ashraf vs State Rep.By The Public … on 29 June, 2009

Kerala High Court
Musthafa @ Mohammed Ashraf vs State Rep.By The Public … on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1924 of 2009()


1. MUSTHAFA @ MOHAMMED ASHRAF, S/O. ABBAS,
                      ...  Petitioner

                        Vs



1. STATE REP.BY THE PUBLIC PROSECUTOR,
                       ...       Respondent

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/06/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            CRL.M.C.No. 1924      OF 2009
            ===========================

       Dated this the 29th day of June,2009

                        ORDER

Petitioner is the fourth accused in Crime

No103/2009 of Mavoor Police Station Prosecution case

is that the accused committed offences under sections

143,144,147,148,323,324, 506(ii), 308 read with section

149 of Indian Penal Code. Under Annexure A order dated

28.5.2009in Crl.M.C.708/2009, learned Sessions Judge,

Kozhikode granted bail to the petitioner. While

granting bail, learned Sessions Judge on going through

the Case Diary found that though an offence under

section 308 of Indian Penal Code is also alleged it is

not attracted. One of the conditions in granting bail

was that petitioner shall surrender his passport.

Petitioner surrendered his passport pursuant to

Annexure A order. He thereafter filed Annexure B

application before the learned Sessions Judge, to

release the passport and to delete condition No.2 and 4

contending that he is working abroad and unless he is

permitted to go abroad and for that purpose the

passport is released, he will loose his employment and

Crl.M.C.1924/2009 2

if that be so he cannot maintain his family as he has no

other source of income. Under Annexure C order, learned

Sessions Judge dismissed the application stating that he

cannot be allowed to go abroad by deleting the conditions

or releasing the passport, as in that case investigation

and the trial will be protracted. This petition is

filed under section 482 of Code of Criminal Procedure for

deleting the said conditions in the bail order and to

release the passport.

2. Learned counsel appearing for the petitioner and

learned Public Prosecutor were heard.

3. Learned counsel submitted that petitioner is the

only breadwinner of the family and he has been working in

Saudi Arabia for the last eight years and he was employed

to do menial jobs and he obtained a decent job only

recently and unless he reports for the new employment

before 1.6.2009 he will loose the employment and on his

request the employer was pleased to extent the period till

15.6.2009 and if he is not permitted to go abroad he will

loose his means of livelihood and therefore the passport is

to be released and he is to be permitted to go abroad.

4. Learned Public Prosecutor submitted that the

investigation is not yet completed and if the petitioner is

allowed to go abroad, he will not be available for trial

Crl.M.C.1924/2009 3

and in that case the case would be unnecessarily protracted

and so petitioner may not be permitted to go abroad.

5. When petitioner is working abroad for the last

several years and he is not permitted to rejoin, he would

loose his employment. The question is whether for the

reason that petitioner is involved in this case, he has to

forego his means of livelihood. There is force in the

submission of the learned Public Prosecutor that petitioner

must be available for trial. In view of the findings of

learned Sessions Judge in Annexure A order, it is to be

taken that an offence under section 308 of Indian Penal

Code will not lie. If that be the case, if the petitioner

is not disputing his identity at the time of trial even if

petitioner is not present the trial could be proceeded

with. In such circumstance interest of justice warrants

that petitioner is permitted to go abroad after releasing

the passport. Annexure A order shows that petitioner was in

custody and was sufficiently interrogated by the Police

for the purpose of investigation.

Petition is allowed. Petitioner is permitted to go

abroad for his employment and for that purpose Magistrate

is directed to release the passport to the petitioner on

the following conditions.

1. Petitioner shall file an undertaking before the

Crl.M.C.1924/2009 4

Magistrate that he will either appear and make himself

available for trial or that he will file necessary

application to dispense with his presence at the time of

trial and would authorise his counsel to appear on his

behalf declaring that presence of the counsel at the time

of trial is to be treated as the presence of the petitioner

and he will not dispute his identity at the time of trial

and also will not challenge the validity of the evidence so

recorded, for recording the evidence in the absence of the

petitioner.

Petition is disposed accordingly.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006