High Court Kerala High Court

Vinodan vs The S.I. Of Police on 22 September, 2008

Kerala High Court
Vinodan vs The S.I. Of Police on 22 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 66 of 2001()



1. VINODAN
                      ...  Petitioner

                        Vs

1. THE S.I. OF POLICE
                       ...       Respondent

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :22/09/2008

 O R D E R
                        THOMAS P. JOSEPH, J.
                        ------------------------------
                        CRL.R.P.No. 66 of 2001
                        ------------------------------
               Dated this the 22nd day of September, 2008

                               O R D E R

The 3rd respondent was charge sheeted by the Payyoli Police in

Cr. No.251/1998 for offence punishable under Sections 143,147, 148

and 324 read with Section 149 of the Indian Penal Code. The Assistant

Public Prosecutor appearing for the state filed a petition under Section

321 of the Code of Criminal Procedure seeking permission to withdraw

from the prosecution. The learned Magistrate as per the impugned

order allowed the petition. The defacto complainant is aggrieved and

preferred this revision petition.

2. At the time of hearing there is no representation for the

revision petitioner or the third respondent. I heard public prosecutor

appearing for the respondents 1 and 2 since the order under challenge

appeared to be prima facie not sustainable.

3. It is true that Section 321 of the Code of Criminal

procedure permitted the Assistant Public Prosecutor to withdraw from

the prosecution with the consent of the court. But, it is not sufficient

that the law officer concerned simply states that he has been directed

by the State Government to withdraw from the prosecution. He has to

CRL.R.P.No. 66 / 2001
2

make out some ground which would show that the prosecution is

sought to be withdrawn since, inter alia, the prosecution may not be

able to produce sufficient evidence to sustain the charge or that the

prosecution does not appear to be well found or that there are

circumstances which clearly show that the object of administration of

justice would not be advanced or furthered by going on with the

prosecution. The law officer himself should be satisfied that the

withdrawal of the case is in the public interest. In the case on hand, the

Assistant Public Prosecutor has merely stated that ” considering the

nature of the offence involved in this case, it is just and proper to

withdraw this case.” and that he has considered all the facts and

circumstances of the case involved and after considering the same he is

of the view that it is a fit case to be withdrawn. The order under

challenge does not show that the learned Magistrate also has applied

mind in the matter and instead, merely observed that “after perusing the

report, I am satisfied that the learned Assistant Public Prosecutor has

applied her mind judiciously in order to withdraw the case. ” The

statements in the report submitted by the Assistant Public Prosecutor

CRL.R.P.No. 66 / 2001
3

are quite insufficient to withdraw from the prosecution. The court

below therefore was not justified in allowing the Assistant Public

Prosecutor to withdraw from the case. The order is liable to be set

aside.

Resultantly this revision petition succeeds. The order under

challenge is set aside and the case is remitted to the court below to be

disposed of, as provided under law.

THOMAS P. JOSEPH, JUDGE

scm