High Court Kerala High Court

Sabu M.Jacob vs State Of Kerala on 6 August, 2009

Kerala High Court
Sabu M.Jacob vs State Of Kerala on 6 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1510 of 2006()


1. SABU M.JACOB, S/O. M.C. JACOB,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.B.RAMAN PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :06/08/2009

 O R D E R
               M.Sasidharan Nambiar, J.
              --------------------------
                Crl.M.C.No.1510 of 2006
              --------------------------

                         ORDER

First accused in C.C.No.333/2002 on the file of

Judicial First Class Magistrate’s Court, Kolenchery

filed this petition under Section 482 of Code of

Criminal Procedure to quash Annexure-D order passed by

the Magistrate on 13.2.2006, holding that as cognizance

was taken against the petitioner, filing of a further

report, after re-investigation under Section 173(8) of

Code of Criminal Procedure, will not affect the

cognizance already taken and therefore, proceedings as

against the petitioner is to be continued.

2. Based on the final report submitted after

investigation under Section 173(2) of Code of Criminal

Procedure dated 23.1.2002, Judicial First Class

Magistrate, Kolenchery took cognizance of the offences

under Sections 143, 147, 148, 452, 354 and 427 read

with Section 149 of Indian Penal Code as against seven

accused. Subsequently, in O.P.No.3567/2002, filed by

the petitioner, under Anenxure-A judgment, this Court

CRMC 1510/06 2

directed that investigation of Crime Nos.248/2000,

249/2000, 250/2000, 115/2001, 116/2001, 117/2001,

118/2001 and 119/2001 are to be conducted by the

Superintendent of Police, Crime Branch, Ernakulam.

After completing the further investigation so ordered,

a final report was submitted as provided under Section

173(8) of Code of Criminal Procedure stating that out

of the original accused, accused 1, 5 and 6 are not

involved in the case and including the remaining

original accused only eleven accused are involved. When

petitioner contended that he cannot be prosecuted

further, in view of the final report, under Annexure-D

order dated 13.3.2006, learned Magistrate, following

the decision of the Apex Court in Adalat Prasad v.

Rooplal Jindal (2004 (3) KLT 382), held that once

cognizance is taken, case as against the petitioner is

to be proceeded further. This petition is filed to

quash the said order.

3. Learned counsel appearing for the petitioner

and learned Public Prosecutor were heard.

4. The facts are undisputed. Though, as per the

original final report filed under Section 173(2) of

CRMC 1510/06 3

Code of Criminal Procedure cognizance was taken against

seven accused including the petitioner, dissatisfied

with the investigation, this Court directed a further

investigation to be conducted by the Superintendent of

Police, Crime Branch, Ernakulam. After the said further

investigation, a final report as provided under Section

173(8), which is to be treated as a final report

submitted under Section 173(2) of Code of Criminal

Procedure, was filed stating that accused 1,5 and 6 are

not involved in the case. Therefore, learned

Magistrate, even if, proceeded with trial of those

accused, they can only be acquitted. In such

circumstances, it is not, in the interest of justice,

to continue the proceedings as against the petitioner

and accused 5 and 6. Though learned Magistrate relied

on the decision in Adalat Prasad’s case (supra), that

was a case where, summons issued under Section 204 of

Code of Criminal Procedure by the Magistrate, after

conducting an inquiry under Section 202 of Code of

Criminal Procedure, was later withdrawn, at the

instance of the accused. Honourable Supreme Court held

that Magistrate has no power to withdraw the summons

CRMC 1510/06 4

issued under section 204 of Code of Criminal Procedure

and the remedy is to invoke the provisions of Section

482 of Code of Criminal Procedure. When, based on the

unsatisfactory investigation, a further investigation

was ordered by this Court and on such further

investigation, it is found that petitioner is not

involved in the case, continuation of the proceedings

as against the petitioner is only an abuse of process

of the court. In such circumstances, further

proceedings in C.C.No.333/2002 as against the

petitioner and accused 5 and 6 would only be an abuse

of process of the court, as, even if they are tried,

there is no chance for convicting them. To secure

justice, case as against accused 1, 5 and 6 in C.C.

No.333/2002 is quashed.

Petition is disposed.

6th August, 2009 (M.Sasidharan Nambiar, Judge)
tkv