High Court Kerala High Court

Titus.A.M vs State Of Kerala on 20 December, 2010

Kerala High Court
Titus.A.M vs State Of Kerala on 20 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4963 of 2010()


1. TITUS.A.M, S/O.MARYDAS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SMT.P.V.SREELATHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/12/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 4963   OF 2010
          ===========================

   Dated this the 20th day of December,2010

                     ORDER

Petitioner who was the first accused in

C.C.273/1995 on the file of Judicial First

Class Magistrate Court-I, Kochi filed this

petition to quash the proceedings pending

against him now as C.C.1565/2010, contending

that accused 2, 3, 5, 6, 9, 14, 15 and 17 to

19 were acquitted in C.C.273/1995. Case

against others were refiled as C.C.296/1999 and

three accused were acquitted and case as

against others were refiled as C.C.2449/2008.

By Annxure A1 judgment in C.C.2449/2008,

accused 1 and 4 therein were acquitted. It is

contended that in such circumstances, it is

not in the interest of justice to continue the

prosecution.

2. Learned counsel appearing for the

Crl.M.C.4963/2010 2

petitioner and learned Public Prosecutor were

heard.

3. As held by the Full Bench of this Court in

Moosa v. Sub Inspector of Police (2006(1) KLT 552)

an absconding accused is not entitled to get the

case against him quashed based on the judgment

acquitting the co-accused. Hence case against the

petitioner cannot be quashed as sought for.

Petitioner is at liberty to raise all the

contentions raised herein and seek an order of

discharge, if charge is not framed from the trial

court.

Petition is disposed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006