Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suo Motu Proceedings vs State Of Kerala
2024 Latest Caselaw 15506 Ker

Citation : 2024 Latest Caselaw 15506 Ker
Judgement Date : 5 June, 2024

Kerala High Court

Suo Motu Proceedings vs State Of Kerala on 5 June, 2024

Author: P.Somarajan

Bench: P.Somarajan

               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
     WEDNESDAY, THE 5TH DAY OF JUNE 2024 / 15TH JYAISHTA, 1946
                         CRL.RC NO. 77 OF 2017
AGAINST THE ORDER/JUDGMENT DATED 30.12.2016 IN ST NO.3417 OF 2013
        OF JUDICIAL MAGISTRATE OF FIRST CLASS -II, KOLLAM
PETITIONER
         SUO MOTU PROCEEDINGS AS PER THE RESOLUTION OF THE
         ADMINISTRATIVE COMMITTEE IN ITS MEETING HELD ON 18.09.17.
RESPONDENTS:
    1        STATE OF KERALA
             REPRESENTED BY THE SUB INSPECTOR OF POLICE,
             ERAVIPURAM
             CR. 554/2013

    2        BABU, S/O. SHOUKATHALI,
             KADAVATHU VEEDU,
             NEAR PANAMPOYIL L.P.SCHOOL,
             PANAMPOYIL DESOM, KALIKKAVU VILLAGE,
             EARANADU TALUK.

             R1 BY ADV. C.N.PRABHAKARAN, SENIOR PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
05.06.2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
  CRL.RC NO. 77 OF 2017
                                2


                          ORDER

Suo motu proceedings were initiated against

the order of acquittal on the ground that the

jurisdiction under Section 258 Cr.P.C. was

exercised without any sufficient ground and

without the compliance of requirement as

mandated.

2. Section 258 Cr.P.C. is extracted below

for reference:

"258. Power to stop proceedings in certain cases.--In any summons-case instituted otherwise than upon complaint, a Magistrate of the first class or, with the previous sanction of the Chief Judicial Magistrate, any other Judicial Magistrate, may, for reasons to be recorded by him, stop the proceedings at any stage without pronouncing any judgment and where such stoppage of proceedings is made after the evidence of the principal witnesses has been recorded, pronounce a judgment of acquittal, and in any other case, release the accused, and such release shall have the effect of discharge."

3. In a summons case, it is permissible for

the Magistrate, for the reason to be recorded, CRL.RC NO. 77 OF 2017

to stop further proceedings at any stage

without pronouncing any judgment and to release

the accused which will have the effect of a

discharge or in the case of recording of

statement of principal witness to pronounce a

judgment of acquittal, if it is found that the

accused could not be procured within a

reasonable time or cost of procuring the accused

would exceed the maximum fine amount that can be

imposed for the offence alleged against.

4. A Division Bench of this Court had the

occasion to consider the application of Section

258 Cr.P.C. in a summons case in Suo motu v.

State of Kerala and Another (2023 KHC OnLine

821). The relevant portion of the judgment is

extracted below for reference:

"ii. In the case of those summons- cases instituted otherwise than upon a complaint, which do not qualify as petty offences, where the prosecution files a report stating unambiguously that despite its best efforts at locating the accused, it has not been successful in securing the presence CRL.RC NO. 77 OF 2017

of the accused before the Magistrate, the Magistrate concerned shall scrutinise the report submitted by the prosecution to satisfy himself/herself of the fact that reasonably sufficient steps have been taken by the prosecution to ensure the presence of the accused and that the costs of ensuring the appearance of such accused far exceed the maximum fine that is prescribed under the Statute for the offence concerned. In the event of the Magistrate being satisfied of both of the aspects mentioned above, then it would be permissible for the Magistrate to record an order of stoppage of proceedings in accordance with Section 258 of the Cr.P.C."

5. Being the legal position settled as

above, it is within the jurisdiction of the

trial court/concerned Magistrate to exercise the

power under Section 258 Cr.P.C. on its

satisfaction that the presence of the accused

could not be procured in spite of attempt or

that the cost of ensuring/procuring the accused

would exceed the maximum fine that may be imposed

for the offence.

This case would squarely fall under the CRL.RC NO. 77 OF 2017

purview of Section 258 Cr.P.C.. Hence, stoppage

of proceedings by the learned Magistrate

deserves no interference. The revision fails

and is closed.

Sd/-

P.SOMARAJAN JUDGE SPV

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter