High Court Kerala High Court

T.J.Abraham vs Sub Inspector Of Police on 10 June, 2010

Kerala High Court
T.J.Abraham vs Sub Inspector Of Police on 10 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1920 of 2010()


1. T.J.ABRAHAM, THENKADIYIL HOUSE,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE, RP.BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :10/06/2010

 O R D E R
                      V.RAMKUMAR, J.
               -------------------------------------
               Crl.M.C. No.1920 of 2010
               --------------------------------------
          Dated this the 10th day of June, 2010

                             ORDER

In this petition, filed under Section 482 Cr.P.C, the

petitioner who is the third accused in Crime No.135/2008 of

Vaithiri Police Station for offences punishable under Sections

286 and 304 read with 34 IPC and Section 3 of the Explosive

Substances Act 1908, and now pending before the C.J.M

Court, Kalpetta as C.P.No.4/2010, seeks to quash final report

and the subsequent proceedings as against him.

2. Even in the final report, the specific allegation is

that, on 22.8.2008 at about 5 p.m on account of blasting of

rocks by the second accused in the quarry belonging to A1,

one Chacko and the second accused sustained fatal injuries.

There is a further statement that, A3 has blasted rock without

any license or any authority on several occasions. The

prosecution has no case that, either on 22.8.2008 or on any

specified day, A3 had unlawfully blasted rock in the property.

The subject matter of the crime itself is the blasting of rocks

on 22.8.2008 resulting in the death of two persons. Hence, the

charge against A3 is ill-conceived. The final report as well as

Crl.M.C. No.1920 of 2010
: 2 :

proceedings before the Chief Judicial Magistrate, so far as

they relate to the third accused is accordingly quashed. This

Criminal M.C is disposed of as above.

V.RAMKUMAR, JUDGE

dmb