High Court Kerala High Court

Suresh vs State Of Kerala on 23 May, 2007

Kerala High Court
Suresh vs State Of Kerala on 23 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 594 of 2007()


1. SURESH, S/O. SIVADASAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.SANAL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :23/05/2007

 O R D E R
                                 R.BASANT, J.

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

                          Crl.M.C.No.594 of 2007

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

                    Dated this the 23rd day of May 2007




                                   O R D E R

The petitioner is the third accused in a prosecution under

the provisions of the Kerala Abkari Act. In the F.I.R registered,

only one accused was shown. In the course of investigation,

accused 2 and 3 were also arrayed as accused. Initially, the

allegation was that accused 1 had committed the offence. In the

course of investigation, it is revealed that another person (A2) by

name Ponnappan and his nephew (A3) by name Suresh

S/o.Sivadasan were also guilty. In the course of the

investigation, report was filed to array additional second and

third accused. They were thus arrayed as accused. After

investigation, final report was filed against three accused

persons (A1 to 3). The third accused, Suresh was described as

“Suresh S/o.Sivadasan, Puthenkandathil house, aged 25, residing

at Kizhakkekkara thekkummuri of Thrikkunnappuzha village.

Accused 2 and 3 were shown as absconding. After taking

cognizance, attempts were made by the learned Magistrate to

get the service effected on the third accused. Summons issued

Crl.M.C.No.594/07 2

to the third accused was returned with the endorsement that

such a person could not be traced. The learned Magistrate

called for explanation of the police officer concerned. At that

stage, it was reported to the learned Magistrate that there was a

mis description in the address of the third accused. It was really

Suresh S/o.Sivadasan of Kochuveettil Puthuval of Mahadevikadu

Muri of Karthikappalli village. The process issued in that

address was served on the petitioner. The petitioner has

thereupon come to this court complaining that he is not the real

third accused and that he has now been arrayed as the third

accused belatedly by the officials without any justification.

2. The counsel points out that initially there were no

allegations raised against the petitioner. The petitioner is not

the person arrayed as third accused. When the court called for

explanation, conveniently the petitioner has been arrayed as the

third accused. This is incorrect. This is unjust. Powers under

Section 482 Cr.P.C may be invoked to prematurely terminate the

proceedings against the petitioner. This, in short, is the plea.

3. The learned Public Prosecutor was directed to take

instructions. The learned Public Prosecutor has got a statement

filed by the Sub Inspector of Police, Thrikkunnappuzha police

Crl.M.C.No.594/07 3

station. It is submitted that there is no incongruity or confusion

about the identity of the third accused. The third accused is

Suresh S/o.Sivadasan, the petitioner herein. It is true that there

is confusion about the address of the third accused. The

confession statement of the first accused revealed that a

neighbour Ponnappan and his nephew Suresh S/o Sivadasan

were accused 2 and 3. What is crucial according to the learned

Public Prosecutor is the fact that the third accused is described

to be the nephew of the second accused. There is no confusion

regarding the identity at all though there is a mis description of

the address of the third accused. A mountain is attempted to be

made out of such a mole hill of inaccuracy of address shown of

the third accused. Identity of the person is without any basic

dispute. The third accused is the nephew of the second accused

who is a neighbour. In these circumstances, notwithstanding the

error in not describing the address of the third accused correctly

in the initial documents and notwithstanding the return of the

summons issued to the third accused in the original incorrect

address with the endorsement that such a person does not exist,

powers under Section 482 Cr.P.C may not be invoked, submits

the learned Public Prosecutor.

Crl.M.C.No.594/07 4

4. I have considered all the circumstances. I must

alertly remind myself that I am called upon to exercise the

extraordinary inherent jurisdiction under Section 482 Cr.P.C.

Such jurisdiction is to be invoked sparingly and in exceptional

cases and that too only in aid of justice. Crucial question is

whether there has been failure of justice. The case diary has

been perused by me. Though the existence of the second and

third accused is not mentioned in the F.I.R and in the seizure

mahazer, it is evident that from the confession of the first

accused, the culpable involvement of the second and third

accused was ascertained and the third accused was described to

be the nephew of the second accused, a neighbour. The

witnesses had identified the petitioner, third accused with

reference to his name and address only. In the name given, he

was shown as Suresh S/o.Sivadasan which is correct. But of

course, there is an incongruity in the address shown. This

incongruity, by itself, according to me, cannot clinch the issue at

this stage. Of course, at the stage of trial, it will be open to the

petitioner to raise his contention that he is not the person who is

shown as the third accused. But, at any rate, that contention will

have to be considered and decided in the course of the trial.

Crl.M.C.No.594/07 5

5. I do not intend to express any opinion on merits about

the culpability of the petitioner, third accused. But I am satisfied

that the mere incongruity in the address shown of the third

accused in the final report and later in the report submitted by

the Sub Inspector of Police after the summons was returned

unserved (to issue process in the correct address) cannot by

itself persuade this court to invoke the powers under Section 482

Cr.P.C.

6. The learned counsel for the petitioner finally submits

that in view of the confusion about the address, the petitioner

has not so far surrendered before the learned Magistrate. The

petitioner apprehends that when he appears, his application for

bail may not be considered by the learned Magistrate on merits,

in accordance with law and expeditiously. It is, in these

circumstances, prayed that appropriate directions may be issued

in the matter by this court.

7. I am of the opinion that no specific directions need be

issued. The petitioner can appear before the learned Magistrate

and apply for bail. I find absolutely no reason to assume that

the learned Magistrate would not consider the application for

bail to be filed by the petitioner on merits, in accordance with

Crl.M.C.No.594/07 6

law and expeditiously. Every court must do the same. No special

or specific directions appear to be necessary. Sufficient general

directions have been issued in Alice George vs.Deputy

Superintendent of Police [2003(1)KLT 339].

8. In the result, this Criminal Miscellaneous Case 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. I may hasten to

observe that no observation in this judgment shall be reckoned

as indicative of the culpability of the petitioner or that he is the

person described in the initial documents as the third accused.

Those contentions must be considered in the light of the

materials to be placed before the learned Magistrate in the

course of trial.






                                                   (R.BASANT, JUDGE)


jsr


                                // True Copy//          PA to Judge


Crl.M.C.No.594/07    7


Crl.M.C.No.594/07    8


         R.BASANT, J.





           CRL.M.CNo.





               ORDER





21ST DAY OF APRIL 2007