High Court Kerala High Court

Sadhiq vs The Sub Inspector Of Police on 22 January, 2007

Kerala High Court
Sadhiq vs The Sub Inspector Of Police on 22 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 171 of 2007()


1. SADHIQ, S/O. IBRAHIM KUTTY,
                      ...  Petitioner
2. SATHAR, S/O. NOORUDHEEN,
3. SHAFEEQ, S/O. IBRAHIMKUTTY,
4. NOUSHAD, S/O. MOIDEENKUNJU,
5. SHAJI, S/O. UMMAR,
6. SUDHEER, S/O.SALAHUDEEN,
7. SATHAR, S/O. ALIKUNJU,
8. BASHEER, S/O.HASSANKUNJU,
9. ANZAR, S/O. ALIKUNJU,
10. MUNEER, S/O. MUHAMMED,
11. ABDUL JABBAR, S/O. ABDULMAJEED,
12. SHAJI, S/O. SULAIMAN,
13. NOUSHAD, S/O. MUHAMMEDKUNJU,
14. SADIQ, S/O. ABDUL AZIZ,
15. SABU, S/O. IBRAHIMKUTTY,
16. NADEER, S/O. SHAHULHAMEED,
17. SANEER, S/O.MUHAMED KUNJU,
18. SHIHAB, S/O.SIYAD,
19. JILAMI, S/O. ABDUL SALAM,
20. NOUSHAD, S/O.SHAHUL HAMEED,
21. RASHEED, S/O. ABDUL AZIZ,
22. NIZAR, S/O. MUHAMMED KUNJU,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE SUB DIVISIONAL MAGISTRATE, KOLLAM.

3. STATE OF KERALA,

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :22/01/2007

 O R D E R
                                  R.BASANT, J

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

                          Crl.M.C.No.171 of 2007

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

                  Dated this the  22nd day of January, 2007


                                     ORDER

The petitioners are 22 of the 36 persons against whom the Sub

Divisional Magistrate has initiated proceedings under Section 107

Cr.P.C on the basis of a report submitted to the Sub Divisional

Magistrate by the local Sub Inspector of Police. The petitioners have

not appeared before the Sub Divisional Magistrate, but have in turn

come to this Court with a prayer that the proceedings initiated against

them may be quashed.

2. Under Section 107 Cr.P.C, the petitioners were called

upon to show cause before the learned Sub Divisional Magistrate as to

why they should not be ordered to execute bonds. Normally the

petitioners must be expected to appear before the Sub Divisional

Magistrate and take the course available to them under Section 107

Cr.P.C.

3. In an appropriate case, the procedure prescribed under

Section 107 Cr.P.C will not fetter the jurisdiction of this Court under

Section 482 Cr.P.C to quash the proceedings. But having gone

through Annexure-A2 report submitted to the Sub Divisional

Magistrate by the Sub Inspector of Police and Annexure-A3 order

Crl.M.C.No.171 of 2007 2

passed by the learned Magistrate, I am satisfied that this is an

eminently fit case where the petitioners must take resort to the

ordinary and regular course of appearing before the Sub Divisional

Magistrate and showing cause. I do not find any compelling reasons

which would justify the invocation of the extra ordinary inherent

jurisdiction under Section 482 Cr.P.C to prematurely terminate the

proceedings initiated under Chapter VIII of the Cr.P.C. This Crl.M.C

is, in these circumstances, dismissed.

4. I make it clear that the dismissal of this petition will not in

any way fetter the rights of any of the petitioners to raise the

contention before the learned Sub Divisional Magistrate that there is

no satisfactory allegations raised against them at all.

(R.BASANT, JUDGE)

rtr/-