High Court Kerala High Court

Saneesh Ikal vs State Represented By Public … on 20 August, 2008

Kerala High Court
Saneesh Ikal vs State Represented By Public … on 20 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3047 of 2008()


1. SANEESH IKAL, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. STATE REPRESENTED BY PUBLIC PROSECUTOR
                       ...       Respondent

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :20/08/2008

 O R D E R
                              R.BASANT, J
                       ------------------------------------
                     Crl.M.C. No.3047 of 2008
                      -------------------------------------
              Dated this the 20th day of August, 2008

                                   ORDER

Petitioner faced indictment as the 1st accused in a

prosecution for offences punishable, inter alia, under Section 324

r/w 34 I.P.C. Altogether there were 4 accused persons. All of

them stood trial. The prosecution evidence was closed. But the

petitioner was not available for 313 examination. He started

absconding after that date. On the common evidence adduced

before court against all the accused, the co-accused were found

not guilty and acquitted as per judgment dated 23.06.08. The

petitioner was not available from the stage of 313 examination.

The case against him was split up.

2. The case has now been transferred to the list of Long

Pending Cases. Coercive processes have been issued against the

petitioner. At this stage the petitioner has come before this Court

with a prayer that the proceedings against him may also be

quashed invoking the extraordinary inherent jurisdiction under

Section 482 Cr.P.C.

Crl.M.C. No.3047 of 2008 2

3. What is the grievance ? The learned counsel for the

petitioner submits that absence of the petitioner was not wilful

and was on account of reasons beyond his control. At any rate,

the entire evidence against the petitioner has been adduced by

the prosecution. No further or better evidence can or need be

adduced. The evidence against the petitioner had also been

closed. So the findings are rendered in favour of the co-accused

on the basis of the same evidence on which the culpability of the

petitioner has to be ascertained. It having already been held that

the said evidence does not establish the guilt of the accused

persons, the petitioner is entitled to derive benefit or advantage

of those findings. It is, in these circumstances, prayed that there

is no necessity to compel the petitioner to face the trauma of

continued prosecution. Powers under Section 482 Cr.P.C may be

invoked and the proceedings against the petitioner may be

quashed, it is prayed.

4. Notice was given to the learned Public Prosecutor. The

learned Public Prosecutor does not oppose the prayer. The

learned Public Prosecutor submits that all possible evidence

against the petitioner had also been adduced before the court

below.

Crl.M.C. No.3047 of 2008 3

5. Having considered all the relevant circumstances, I am

satisfied that notwithstanding the dictum of [Moosa v. Sub

Inspector of Police [2006(1) KLT 552], the petitioner can be

given the benefit or advantage arising from the findings rendered

in Annexure-A2 judgment of acquittal against the co-accused. On

merits, the accused had secured acquittal and there is no reason

to deny the petitioner alone of the advantage of such findings in

favour of the accused.

6. In the result:

i) This Crl.M.C is allowed;

ii) The surviving prosecution against the petitioner as

C.C.No.518 of 2006 pending before the Judicial Magistrate of the

First Class, Taliparamba is hereby quashed;

iii) It is made clear that proceedings under Section 446

Cr.P.C, if any, pending before the learned Magistrate against the

petitioner and his sureties shall continue and be disposed of in

accordance with law.

7. Hand over a copy of this order to the learned counsel

for the petitioner.

(R.BASANT, JUDGE)
rtr/-

Crl.M.C. No.3047 of 2008 4