High Court Kerala High Court

Zakeer vs State Of Kerala on 21 August, 2009

Kerala High Court
Zakeer vs State Of Kerala on 21 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2603 of 2009()


1. ZAKEER,S/O.BEERAVU,
                      ...  Petitioner
2. HAMEED,S/O.MUHAMMED,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.K.ABOOBACKER(EDAPPALLY)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :21/08/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
              ------------------------------------------
               CRL.M.C.NO. 2603 OF 2009
              ------------------------------------------
              Dated       21st     August        2009

                           O R D E R

Petitioners were the absconding accused 3

and 5 in C.C.2856/2002 on the file of Judicial First

Class Magistrate-I, Aluva. Out of eight accused

persons, presence of only the fourth accused could be

procured at the time of trial. Therefore, the case as

against the other accused were split up and re-

filed as C.C.28/2008. Learned Magistrate under

Annexure-A2 judgment, found the fourth accused not

guilty and acquitted him of the offences under

Sections 143, 147, 384 and 34 of Indian Penal Code.

This petition is filed under Section 482 of Code of

Criminal Procedure, to quash the case as against them

contending that in the light of the order of

acquittal of fourth accused under Annexure-A2

judgment, even if petitioners are to be tried, they

cannot be convicted and therefore the case is to be

quashed.

2. Learned counsel appearing for the

petitioners and learned Public prosecutor were heard.

         3.   Argument          of       the       learned     counsel

CRMC 2603/09
                             2


appearing for the petitioners is that Pws.1 to 3     the

police officials who were examined in C.C.2856/2002, did

not identify the accused and in such circumstances, even

if they are to be examined again, they will not

identify the petitioners and if that be so, petitioners

cannot be convicted and in such circumstances, in the

interest of justice the case is to be quashed.

4. On hearing the learned counsel, I cannot

agree with the submission. Because of the acquittal

of one of the eight accused, the case as against the

petitioners who were then accused 3 and 5 and absconding

cannot be quashed. Question whether witness would

identify the petitioners herein at the time of trial can

only be decided at the time of recording the evidence.

For the reason that when Pws.1 to 3 were examined

earlier they did not identify the fourth accused, who

alone was facing trial at that time, does not mean that

petitioners will not be identified when they are

examined again. In such circumstances, based on the

order of acquittal of one of the co-accused, the case

as against the petitioners cannot be quashed. Learned

counsel appearing for petitioners then submitted that

learned Magistrate may be directed to dispose the case

CRMC 2603/09
3

expeditiously. Judicial First Class Magistrate-I, Aluva

is directed to dispose C.C.28/2008 expeditiously.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.