High Court Kerala High Court

Yoosaf.M vs The Station House Officer on 21 May, 2009

Kerala High Court
Yoosaf.M vs The Station House Officer on 21 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1626 of 2009()


1. YOOSAF.M,S/O.KASIM,AGED 30 YEARS,
                      ...  Petitioner
2. RAFEEQ.P.P,S/O.POKKUTTY,AGED 30 YEARS,
3. MANAF,S/O.USMAN,AGED 28 YEARS,DARUL

                        Vs



1. THE STATION HOUSE OFFICER,KADIRUR POLICE
                       ...       Respondent

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :21/05/2009

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No.1626    OF 2009
          ===========================

      Dated this the 21st day of May,2009

                     ORDER

Petitioners are accused 1 and 2 in

S.C.460/2008 of Additional Assistant Sessions

Judge, Thalassery. They were originally

accused 1 and 5 in Crime No.151/2003 of Kadirur

Police Station. The case as against accused 2

and 3 were committed and tried by Additional

Assistant Sessions Judge, Thalassery in

S.C.460/2008. The said accused were acquitted

on 24.5.2008. Petitioners 1 and 2 the original

accused 1 and 5 were absconding and therefore

the case as against them and the fourth accused

was split up and refiled. When presence of

petitioners 1 and 2 were procured, the case as

against them was committed and taken to file

as S.C.460/2008.

2. The petition is filed by the two accused

Crl.M.C. 1626/2009 2

along with the de facto complainant, the injured,

under section 482 of Code of Criminal Procedure.

Prosecution case is that because of political

enemity the five accused in furtherance of their

common object wrongfully restrained the third

petitioner and inflicted the injuries on him and

thereby committed offences under sections

143,147,148, 341, 323, 324, 308 read with section

149 of IPC. The case of the petitioners is that

the dispute with the third petitioner was settled

and the third petitioner had not identified the

assailants and therefore there is no necessity to

continue the proceedings. Relying on the decision

of the Apex Court in Manoj Sharma v. State (2008(4)

KLT 417) and Nikhil Merchant v. Central Bureau of

Investigation (2008(3) KLT 769)it was contended

that though an offence under section 308 of IPC is

not compoundable, as no purpose will be served by

undergoing the trial the case be quashed.

3. Learned counsel appearing for the

petitioners and the learned Public Prosecutor were

Crl.M.C. 1626/2009 3

heard.

4. In addition to the petition, third

petitioner has filed an affidavit stating that he

was examined in S.C.852/2004 whereunder the

original accused 2 and 3 were acquitted. According

to third petitioner, when examined in that case he

deposed that he could not identify the assailants

and he did not disclose the names of the assailants

to the doctor or to the police and the names were

furnished by his friends. As the case against

accused 2 and 3 already stands acquitted and the

third petitioner injured himself deposed before

the court in that case that he did not identify the

assailants and the names of the assailants was

furnished as told by the friends, no purpose will

be served by directing the Sessions Court to try

the petitioners. It would only be mere waste of

valuable time of the Court which could be utilised

for better purpose as held by the Apex Court in

Manoj Sharma’s case. In such circumstance, the

case against the petitioners in S.C.460/2008 is

Crl.M.C. 1626/2009 4

quashed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006