IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3879 of 2006()
1. SAJIKUMAR PILLAI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.BIMAL K.NATH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :07/12/2006
O R D E R
R.BASANT, J.
------------------------------------
Crl.M.C.NO.3879 OF 2006
------------------------------------
Dated this the 7th day of December, 2006.
ORDER
The petitioner is accused No.2 in a prosecution, inter alia, under
Section 333 read with 149 I.P.C and Section 3 of the Explosive
Substance Act, 1908. The co-accused have already been tried, found
not guilty and acquitted. But the petitioner who was not available for
trial is facing the prosecution still, it is submitted. The case against
him has been split up and transferred to the list of Long Pending
cases, it is contended. The petitioner has come to this Court now with
a prayer that the powers under Section 482 Cr.P.C may be invoked to
quash the proceedings against him in as much the co-accused had
already been found not guilty and acquitted.
2. After discussions at the Bar, the learned counsel for the
petitioner fairly accepts that in the light of the decision in Moosa v.
Sub Inspector of Police [2006(1) KLT 552(F.B)], the mere acquittal
of the co-accused cannot ip so facto justify an order quashing the
proceedings against the co-accused. I am satisfied that in the light of
that decision, the petitioner cannot succeed in his prayer for quashing
the proceedings.
3. The learned counsel for the petitioner submits that the
petitioner now wants to surrender before the learned Magistrate. He
Crl.M.C.NO.3879 OF 2006 2
prays that direction under Section 482 Cr.p.C may be issued in his
favour to the learned Magistrate to release him on bail when he
surrenders and applies for bail.
4. It is certainly for the petitioner to appear before the
learned Magistrate and explain to the learned Magistrate the
circumstances under which he could not earlier appear before the
learned Magistrate. I have no reason to assume that the learned
Magistrate would not consider the application for bail on merits, in
accordance with law and expeditiously. Every court must do the
same. No special or specific directions appear to be necessary.
Sufficient general directions have already been issued in Alice
George v. The Deputy Superintendent of Police [2003(1) KLT
339].
5. In the result, this Crl.M.C is dismissed. But with the
specific observation that if the petitioner surrenders before the
learned Magistrate and applies for bail after giving sufficient prior
notice to the Prosecutor in charge of the case, the learned Magistrate
must proceed to pass appropriate orders on merits, in accordance
with law and expeditiously – on the date of surrender itself, unless
there are compelling and exceptional reasons.
R.BASANT
JUDGE
rtr/