High Court Kerala High Court

Yesudas vs State Of Kerala on 6 February, 2009

Kerala High Court
Yesudas vs State Of Kerala on 6 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3368 of 2005()


1. YESUDAS, S/O. ANTONY,
                      ...  Petitioner
2. JOJO. K., S/O. PAULOSE,
3. R. NEELAKANDAN NAMBOOTHIRI,
4. ABDUL AZEEZ, S/O. KOCHUMUHAMMED,

                        Vs



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

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :06/02/2009

 O R D E R
                        M.C.HARI RANI, J.
        -----------------------------------------------------
                 CRL.M.C.No. 3368 OF 2005
      -----------------------------------------------------
      DATED THIS THE 6TH DAY OF FEBRUARY , 2009

                              O R D E R

Petitioners are accused Nos.34, 50, 52 and 106 in

C.C.Nos.248/03 pending on the file of the Court of Judicial First

Class Magistrate’s Court, Chittoor and they were charged for the

offences punishable under sections 143, 147, 188, 341, 283 and

353 read with Section 149 of IPC. Annexure A1 is the true

photostat copy of the FIR in Crime No.124/02. Annexure A2 is

the copy of the charge sheet in C.C.No.248/2003. The prayer in

this petition is to quash Annexures A1 and A2 against the

petitioners.

2. Heard the learned counsel appearing for the

petitioners and also the learned Public Prosecutor.

3. It is submitted by the learned counsel appearing for

the petitioners that all the Petitioners are innocent and no offence

has been committed by them and they were not involved in any

of the offences.


      4.    This    petition is opposed by the learned Public

CRL.M.C.No. 3368/05               2-


Prosecutor and submitted that altogether 114 accused are there and

there are no merits in this petition.

5. The learned counsel appearing for the petitioners has

produced the judgment in W.P.(C)No.27051/04 of this Court, whereby

proceedings against 53rd accused in C.C.No.248/2003 has been

quashed as per order dated 30.11.2004 in the petition filed under

Article 227 of the Constitution of India. On a perusal of that order, it is

revealed that the 53rd accused, the petitioner in that Writ petition, is an

Alloepathy Doctor practising in Kochi and this Court has found that the

petitioner therein, the 53rd accused has been implicated by the police

“only to harass and desist him from participating in the agitation

against the company.”

6. On hearing the learned counsel appearing for the petitioners

and also the learned Public Prosecutor, I find no reason to invoke the

inherent jurisdiction of this Court under Section 482 of Cr.P.C., which

can be applied only sparingly and with caution. The prosecution is

bound to prove the prosecution case by adducing evidence. Whether

the petitioners herein have committed any offence or not are matters

to be decided by the trial Judge, after considering the evidence on

record. This Court cannot jump into the conclusion that no offence has

CRL.M.C.No. 3368/05 3-

been committed by the petitioners herein as prayed for in this Crl.M.C.

The involvement and the complicity of the petitioners in the alleged

offence are yet to be decided. In these circumstances, this Crl.M.C. is

devoid of merits and hence dismissed.

M.C.HARI RANI, JUDGE.

dsn