High Court Kerala High Court

Manuel George vs State Of Kerala on 7 December, 2010

Kerala High Court
Manuel George vs State Of Kerala on 7 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(Crl.).No. 50 of 2010()


1. MANUEL GEORGE,VELLUKUNNEL HOUSE,
                      ...  Petitioner

                        Vs



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

2. N.S.SUKUMARA PANICKER,LAKSHMI BHAVAN,

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :07/12/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
           Tr.P.(CRL.)NO.50 OF 2010
           ---------------------------------------------
              Dated       7 December, 2010


                          O R D E R

Petitioner, the appellant in

Crl.A.49/2010 on the file of Additional

Sessions court (Adhoc-II), Kottayam filed

Crl.M.P.2831/2010 before Sessions Court,

Kottayam to transfer Crl.A.49/2010 to any

other Sessions court at Kottayam. By

Annexure-I order it was dismissed.

Aggrieved by that order petitioner filed

this transfer petition, for the same

relief.

2. Learned counsel appearing for

the petitioner was heard.

3. Argument of the learned counsel

appearing for the petitioner is that

Additional Sessions Judge was the Chief

Tr.P.(cr).50/10
2

Judicial Magistrate at Kottayam and at that

time non bailable warrant was issued against

the petitioner and petitioner has to approach

this court to get bail and Additional Sessions

Judge, as Chief Judicial Magistrate, in the

presence of the complainant had stated that the

matter has to be settled by the petitioner and

if not, he would be sent to jail and in such

circumstances, the petitioner apprehends that

he will not get justice from that court.

4. Annexure-I order shows that apart

from the Sessions Judge, there are two other

Additional Sessions Judges at Kottayam. It was

the other Sessions Judge who convicted the

petitioner, in his capacity as Chief Judicial

Magistrate. Therefore, appeal cannot be

transferred to that court. Though learned

counsel appearing for the petitioner vehemently

Tr.P.(cr).50/10
3

argued that there is reasonable apprehension in

the mind of the petitioner due to the incidents

stated by the petitioner, I do not find it a

justifiable reason to order transfer. I do not

believe that Additional Sessions Judge would be

biased against the petitioner or will not

dispose the matter in accordance with law.

Being a Senior Judicial Officer, Additional

Sessions Judge shall be immune to the

allegations raised in this petition. Learned

Additional Sessions Judge is expected to decide

the appeal unbiased and on the evidence. Hence

no transfer is warranted.

Petition is dismissed

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.