High Court Kerala High Court

Thressiamma John vs State Of Kerala on 4 July, 2006

Kerala High Court
Thressiamma John vs State Of Kerala on 4 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3305 of 2005()


1. THRESSIAMMA JOHN, ATTENDER,
                      ...  Petitioner

                        Vs



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

2. P.D.JOSE, POTTANGAYIL,

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :SRI.PHILIP T.VARGHESE

The Hon'ble MR. Justice R.BASANT

 Dated :04/07/2006

 O R D E R
                                 R. BASANT, J.
                          - - - - - - - - - - - - - - - - - - - -
                         Crl.R.P.No.  3305 of   2006
                         -  - - - -  - - - - - - - - - - - - - - -
               Dated this the  20th day of   September, 2006


                                     O R D E R

This revision petition is filed by the State, aggrieved by the

order produced as Annex. I passed by the Additional Sessions Judge

in a prosecution under Sections 452 and 307 I.P.C. The case has

already been committed for trial. The matter stands listed for trial to

23.9.2006.

2. While the learned Prosecutor in charge of the trial studied

the matter, it was revealed that the material objects have not been

sent for chemical examination. The learned Prosecutor thereupon

filed a petition before the Sessions Judge to forward the material

objects to the Chemical Examiner for examination. The learned

Sessions Judge evidently taking note of the fact that the matter is

ripe for trial, did not grant the said request. The learned Sessions

Judge observed that no application having been made before the

Committal court for forwarding the articles for chemical examination,

Crl.R.P.No. 3305 of 2006 2

the belated prayer of the Prosecutor is not justified. Accordingly the

learned Sessions Judge proceeded to pass the impugned order.

3. The learned Prosecutor submits that there was already a request

by the Investigating Officer before the committal court to send the material

objects for chemical examination. That request was omitted to be

considered and it was in these circumstances that the present application

was filed before the learned Sessions Judge.

4. The Registry has raised an objection that the revision petition is

not maintainable against the impugned order in as much as it is not a final

order. The bar under Section 397(2) Cr.P.C. would apply, it is pointed out.

5. The revision petition was numbered and the matter was heard for

admission. The impugned order is certainly not a final order. But the bar

under Section 397(2) Cr.P.C. does not apply to all orders which are not

final orders. Between the category of final orders and interlocutory orders

stricto senso there exists a class of orders which are neither final nor

interlocutory, but do belong to the class of intermediate orders. Such

intermediate orders, it is trite, are orders which contain decisions of moment

affecting the rights of the parties substantially. To such intermediate orders

Crl.R.P.No. 3305 of 2006 3

the bar under Section 397(2) cannot obviously apply. There can be no

doubt on the position of law applicable in the situation.

6. The question then is whether the impugned order can be held to

be a non-interlocutory order which does not attract the bar under Section

397(2). The learned Prosecutor was requested to explain the purpose of

such examination by the Chemical Examiner. The only submission is that

the weapon of offence has blood marks on it and that has to be confirmed

by an expert. I am not persuaded to agree that the impugned order can in

these circumstances be reckoned as one containing any decision of moment

affecting the rights of the parities substantially.

7. I concur with the objections raised by the Registry. The

impugned order being an interlocutory order is not amenable to the

revisional jurisdiction of this court. The bar under Section 397(2) Cr.P.C.

squarely applies. At this belated hour, when the case is posted for trial to

23.9.2006, I am not certainly persuaded to invoke the revisional jurisdiction

against the impugned order.

8. This revision petition is hence dismissed.

Crl.R.P.No. 3305 of 2006 4

(R. BASANT)
Judge

tm