High Court Kerala High Court

N.Muhammedali vs State Of Kerala on 22 September, 2009

Kerala High Court
N.Muhammedali vs State Of Kerala on 22 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3067 of 2009()


1. N.MUHAMMEDALI,S/O.KAMMUKKUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.RAGHAVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/09/2009

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.3067 of 2009
            --------------------------

                       ORDER

Petitioner was the fourth accused in C.C.No.

43/2007 on the file of Judicial First Class

Magistrate’s Court, Pattambi. Prosecution case was

that the 30 accused therein formed themselves into

an unlawful assembly and in furtherance of their

common object, on 6.12.1999, in protest against the

demolition of Babari Masjid, obstructed the

vehicular traffic and committed riot and blocked

the police bus and also pelted stones and broken

the glasses of the bus and thereby committed the

offences under Sections 143, 147, 148, 341 and 435

read with Section 149 of Indian Penal Code and

Section 3(2)(c) of PDPP Act. As petitioner and

three other accused were absconding, learned

Magistrate committed the case as against the

remaining 26 accused to Sessions Court, Ottapalam,

which was taken cognizance as S.C.No.794/2007.

CRMC 3067/09 2

Under Annexure-B judgment, after recording the

evidence, finding that there is no evidence to

identify the members of the unlawful assembly, the

said accused were acquitted. The case as against

the petitioner was transferred to the long pending

register and was numbered as L.P.No.4/2005. This

petition is filed under Section 482 of Code of

Criminal Procedure to quash the case as against the

petitioner contending that in view of the order of

acquittal of the co-accused, even if petitioner is

to be tried, there is no likelihood of a

conviction.

2. Learned counsel appearing for the petitioner

and learned Public Prosecutor were heard.

3. Annexure-A final report shows that there was

no specific allegation as against the petitioner,

except that he was also one among the 30 members of

the unlawful assembly, who committed the offences.

Annexure-B judgment shows that 26 out of the thirty

accused, who were tried by the learned Sessions

CRMC 3067/09 3

Judge, were acquitted. In view of the evidence

recorded therein and the order of acquittal, it is

clear that even if petitioner is to be tried, there

is no likelihood of a conviction. In such

circumstances, it would result only in unnecessary

waste of valuable time of the court.

Petition is allowed. The case as against the

petitioner, now pending as L.P.No.4/2005 on the

file of Assistant Sessions Court, Ottapalam, is

quashed.

22nd September, 2009 (M.Sasidharan Nambiar, Judge)
tkv