IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1907 of 2009()
1. P.PREMKUMAR, S/O. PONNAPPAN PILLAI,
... Petitioner
2. ROSARY PREM @ V.S.ROSARY,
Vs
1. CBI, COCHIN, REP.BY THE STANDING
... Respondent
For Petitioner :SRI.B.RAMAN PILLAI
For Respondent :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :23/07/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No.1907 OF 2009
===========================
Dated this the 23rd day of July,2009
ORDER
Petitioners are accused 3 and 5 in C.C.6/2004 on
the file of Special Judge (SPE/CBI)-II, Ernakulam. At
the defence stage they filed Annexure A application
Crl.M.P.1974/2008, to take their specimen signature and
writings from open court and to send them to an
independent handwriting expert for comparison with the
disputed signatures marked on the side of the
prosecution. Under Annexure B order it was dismissed.
This petition is filed under section 482 of Code of
Criminal Procedure contending that learned Special
Judge did not consider the application in the proper
perspective and wrongly dismissed it holding that the
attempt is to get a second opinion. It was pointed out
that many of the documents sought to be sent to the
expert were not sent to the expert, PW80, and in such
circumstance the dismissal of the application was not
justified. Learned counsel for the CBI submitted that
though vakalath of the fifth accused was not sent to
the expert as stated in Annexure B order, there is no
Crl.M.C.1907/2009 2
reason to interfere with that order and the attempt is only
to protract the trial.
2. On hearing the learned counsel and going through
Annexure B order, it is clear that learned Special Judge
did not consider the application in the proper perspective.
The main reason for dismissal of the application is that it
was an attempt to get a second report. The fact that
signature in the vakalath of the fifth accused was not
compared by PW80 was not taken note of by the Special
Judge. So also whether all the documents which are sought
to be forwarded were examined by PW80 was also not
considered. In such circumstance, Annexure B order is
quashed. Special Judge is directed to reconsider
Crl.M.P.1974/2008 and pass appropriate order in accordance
with law.
Petition is disposed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006