IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1834 of 2009()
1. T.ASOKE, THACHAMBALATH,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE REP. BY PUBLIC PROSECUTOR,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :04/06/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO.1834 OF 2009
------------------------------------------
Dated 4th June 2009
O R D E R
Petitioner is the accused in C.C.452/2004 of
Judicial First Class Magistrate-V, Kozhikode.
Prosecution case against petitioner is that on
10/3/2004 at about 7.30 a.m petitioner trespassed
into the house of defacto complainant and committed
mischief by destroying the telephone as well as flower
plots and also uttered obscene words and thereby
committed offences under Sections 452, 427, 323 and
294(b) of Indian Penal Code. Petitioner was earlier
released on bail. According to the petitioner due to
unforeseen reason he could not appear on the date when
case was posted and as a result non bailable warrant
is issued and it is pending.
2. Learned counsel appearing for petitioner
submitted that in the event of surrender of the
petitioner before the learned Magistrate, Magistrate
may be directed to release the petitioner on bail.
3. On going through the petition and the
CRMC 1834/09
2
document, I find this not a fit case to quash the
proceedings as sought for.
2. The question whether the ingredients of the
offence is proved or not can only be decided on the
evidence to be let in. If the allegations in the final
report as such are accepted it cannot be said that no
offence is made out. Hence the crime cannot be quashed.
When an absconding accused surrenders before the
Magistrate and moves an application for bail,
Magistrate is expected to pass orders in the
application without delay. If the petitioner
surrenders and files an application, I find no reason
to believe that Magistrate will not pass orders
immediately. In such circumstances, I find no reason to
issue any direction as sought for.
Petition is dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.