High Court Kerala High Court

Ramesh @ Kannan vs State Of Kerala on 7 September, 2010

Kerala High Court
Ramesh @ Kannan vs State Of Kerala on 7 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3520 of 2010()


1. RAMESH @ KANNAN, S/O.KARTHIKEYAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.REVIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :07/09/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.3520 of 2010
            --------------------------

                       ORDER

Petitioner was the fifth accused in Crime Nos.

239/CR/01 and 95/CR/92 of CBCID CFS,

Thiruvananthapuram, registered for the offences

under Sections 120B and 489B and C read with

Section 34 of Indian Penal Code. Final report

submitted under Section 173(2) of Code of Criminal

Procedure was taken cognizance as S.C.No.501/2006.

As petitioner failed to appear subsequently and the

sureties failed to produce him, bail granted to the

petitioner was cancelled and proceedings were

initiated under Section 446 of Code of Criminal

Procedure and penalty was imposed on the sureties.

The case against the petitioner was split up.

Later, petitioner appeared and the case was re-

filed as S.C.No.582/2009. Petitioner was released

on bail. Again, petitioner failed to appear and

when the sureties were directed to produce the

CRMC 3520/10 2

petitioner, he filed an application along with the

medical certificate. Public Prosecutor objected to

the application, disputing the medical certificate.

Learned Sessions Judge issued summons to the Doctor

and examined the Doctor, who gave evidence that

signature of the person, who approached for the

medical certificate, is different from the

signature shown in the vakalath. Learned Sessions

Judge reported that the person, who appeared before

the doctor to obtain the medical certificate, is

not the petitioner. Learned Sessions Judge,

thereafter, cancelled the bail and issued non

bailable warrant. This petition is filed under

Section 482 of Code of Criminal Procedure to direct

the Sessions Judge to release the petitioner on

bail on his surrender and moving an application for

bail.

2. As it was represented that 12 witnesses were

examined in S.C.No.501/2006 and trial of S.C.No.

582/2009 was directed with S.C.No.501/2006 and

CRMC 3520/10 3

petitioner is being asked to cross-examine the

witnesses from PW12 onwards, a report was called

for from the learned Sessions Judge as to how many

witnesses have already been examined for the

prosecution in S.C.No.501/2006, has the trial in

S.C.No.582/2009 been started and if so, what is the

stage and if 11 prosecution witnesses were examined

in S.C.No.501/2006, how could S.C.No.582/2009 be

posted along with S.C.No.501/2006. Report of the

learned Sessions Judge shows that S.C.No.582/2009

is the split up case of S.C.No.501/2006 and 9

witnesses were examined in S.C.No.501/2006 and as

petitioner appeared, trial was stopped and S.C.No.

501/2006 is rescheduled. Learned Sessions Judge

reported that it was in view of the evidence of the

doctor, non bailable warrant was issued to the

petitioner.

3. If trial of S.C.No.501/2006 was commenced

and some of the witnesses were already examined,

S.C.No.582/2009 cannot be tried along with S.C.No.

CRMC 3520/10 4

501/2006, unless all the witnesses already examined

are again examined in the presence of the

petitioner. I do not find that learned Sessions

Judge would insist the petitioner to cross-examine

the witnesses from PW12 onwards as has been

represented. The report of the learned Sessions

Judge shows that petitioner failed to appear, even

though he was released on bail after proceedings

were initiated under Section 446 of Code of

Criminal Procedure and penalty was imposed on the

sureties. In such circumstances, I do not find that

a direction is to be issued to the Sessions Judge

to release the petitioner on bail as sought for. It

is up to the learned Sessions Judge to consider the

application for bail as and when petitioner appears

and pass appropriate order in accordance with law.

It is also made clear that if presence of the

petitioner is procured and S.C.No.582/2009 is to be

tried with S.C.No.501/2006, learned Sessions Judge

must recall all the witnesses so far examined and

CRMC 3520/10 5

examine them in the presence of the petitioner

granting liberty to cross-examine them. If presence

of the petitioner cannot be procured, trial of

S.C.No.501/2006 shall be conducted separately and

petitioner shall be tried separately.

Petition is disposed accordingly.

7th September, 2010 (M.Sasidharan Nambiar, Judge)
tkv