High Court Kerala High Court

T.S. Samuel vs State Of Kerala on 13 September, 2010

Kerala High Court
T.S. Samuel vs State Of Kerala on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2436 of 2010()


1. T.S. SAMUEL, AGED 80 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :13/09/2010

 O R D E R
                         V.K.MOHANAN, J.
                       -------------------------------
                     Crl. R.P.No.2436 of 2010
                       -------------------------------
          Dated this the 13th day of September, 2010.

                            O R D E R

The 3rd accused in C.P.No.29/10, on the file of the Court of

Judicial First Class Magistrate-Ramankary, in Crime No.229/09,

of Nedumudi Police Station is the revision petitioner as he is

aggrieved by the summons issued by the said court for the

appearance of the revision petitioner.

2. The learned counsel for the revision petitioner vehemently

argued that, as there is no allegation of any overt act against the

revision petitioner connected with the commission of the offence,

merely because he being a registered owner of the vehicle, from

where the contraband article seized, he is not liable to be

prosecuted and as such according to the learned counsel, the

materials available on record are not sufficient to implicate the

revision petitioner in the offence. It is also the submission of the

learned counsel that, the revision petitioner is a retired Head

Master and now he had crossed the age of 80 years and as such

2
Crl. R.P.No.2436 of 2010

the summons is liable to be set aside.

3. I am unable to sustain the above contention of the

learned counsel at this time. Going by Annexure A1 FIR and A2

report, the offence alleged is a serious one and this court

especially at this stage, will not be justified in entering into any

finding regarding the merits of the case favouring the revision

petitioner and it is left open to the revision petitioner to take,

whatever defence he has at the time of the trial. Therefore, I find

no reason to interfere with the summons issued by the learned

Magistrate.

4. The learned counsel submitted that the revision

petitioner has crossed the age of 80 years, who is proposed to

file a petition for discharge. Ofcourse, the question of discharge

is to be considered by the trial court. Now only the summons has

issued and after the inquiry is over, it is for the learned Magistrate

to commit the case and it is open to the revision petitioner to

make request before the learned Magistrate for his exemption at

the time of committal of the case. I am sure that the learned

3
Crl. R.P.No.2436 of 2010

Magistrate will consider such a request on merit and he will insist

the presence of the accused/revision petitioner only if his

presence is inevitable and indispensable.

With the above observation, this criminal revision petition is

disposed of accordingly.

V.K.MOHANAN,
Judge.

ami/