IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2763 of 2009()
1. SUKUMARAN, AGED 75 YEARS, S/O.UMMINI,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.SANTHOSH G. PRABHU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :29/09/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 2763 OF 2009
===========================
Dated this the 29th day of September,2009
ORDER
Petitioner is the accused in C.P.No.146/2006 on
the file of Judicial First Class Magistrate Court,
Karunagappally. Petition is filed under section 482 of
Code of Criminal Procedure to quash Annexure A1 final
report taken cognizance by the learned Magistrate for
the offence under section 55(g) of Abkari Act
contending that he is a senior citizen aged 75 years
and the final report is filed after a lapse of four
years to wreck vengeance and the report of the
chemical analysis is dated 12.4.2006 after a lapse of
one year and in such circumstance it is not in the
interest of justice to continue the prosecution.
2. Learned counsel appearing for the petitioner
and the learned Public Prosecutor were heard.
3. Learned counsel argued that the house from
which the liquor was seized does not belong to the
petitioner and the report of chemical analysis was
obtained after a lapse of one year from the date of
seizure and in such circumstance the case is to be
Crl.M.C.2763/2009 2
quashed.
4. The fact that the petitioner is a senior citizen is
not a ground to quash the offence. There is no exception
for a senior citizen in committing an offence under the
Abkari Act or under Indian Penal Code. The fact that the
report of chemical analyst received after examination,
one year from the date of seizure is not a ground to quash
the proceedings. The question whether the house from where
the seizure was affected belongs to the petitioner or was
in his possession, is a matter for evidence and cannot be
decided in this petition. Petitioner is entitled to raise
all the contentions before the Sessions Court once the case
is committed to that court. Petition can only be dismissed.
5. Learned counsel appearing for the petitioner then
submitted that there may be a direction to consider the
application for bail on the date of surrender. If an
accused surrenders and files an application for bail,
Magistrate is expected to pass orders in the application
without delay. I find no reason to believe that the
Magistrate is unaware of the provisions of law or the
decisions of this Court or the Apex Court or that
Magistrate will not act in accordance with law. Hence no
direction is warranted.
Petition is disposed.
M.SASIDHARAN NAMBIAR
JUDGE
Crl.M.C.2763/2009 3
tpl/-
M.SASIDHARAN NAMBIAR, J.
---------------------
W.P.(C).NO. /06
---------------------
JUDGMENT
SEPTEMBER,2006