High Court Kerala High Court

Thomas vs State Of Kerala on 15 February, 2010

Kerala High Court
Thomas vs State Of Kerala on 15 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2612 of 2006()


1. THOMAS, S/O.OOMMEN KOCHUMMEN,
                      ...  Petitioner
2. SONA, S/O. THOMAS, -DO-  -DO-.

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE, CHENGANNUR.

3. SMT.SARASAMMA, W/O.CHELLAPPAN,

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  :SRI.N.ASHOK KUMAR

The Hon'ble MRS. Justice K.HEMA

 Dated :15/02/2010

 O R D E R
                             K.HEMA, J.
                   -----------------------------------
                    Crl.M.C.No.2612 of 2006
                   -----------------------------------
          Dated this the 15th day of February, 2010


                               ORDER

This petition is filed to quash Annexure-1 order.

As per Annexure-1 order learned Magistrate found that the

trial of C.C.176 of 2002 ought to be conducted by Sessions

Court, since there is a case and counter case in respect of the

same incident. Therefore, an order was passed committing the

case to the Sessions Court along with the other case which was

pending as C.P. 5/2003.

2. Learned counsel for the petitioner submitted that the

case was instituted against petitioner as early as in 2002

alleging the offence under Sections 323, 324, 447, 506(II) read

with Section 34 IPC and evidence was also closed. But at the

fag end of trial a petition was filed by complainant stating that

the case ought to be committed to Sessions Court, since there

is another crime registered against complainant and her

husband in respect of same incident. According to petitioner,

there is no justification in committing the case at the belated

stage. Learned counsel for the third respondent submitted that

there is a case and counter case in respect of the same incident

2

and hence as per law, both cases have to be tried by the same

court. Therefore, no interference is called for in the Annexure-1

order, it is submitted.

3. On hearing both sides and on going through Annexure-1

order, I find that there is no scope for interference. It is seen

from the said order that a case and counter case registered in

respect of the same occurrence. The main case is registered on

the basis of a complaint made by first accused herein against

defacto complainant and her husband alleging offence under

Section 307 IPC. The complainant in this case filed a counter

case stating that petitioners committed offences u/Ss.

323,324,447,506(ii) read with Sec.34 IPC against her and

husband. There is no dispute that both cases are in the nature of

a case and counter case. It is well settled that if a case and

counter case are pending in respect of same incident, both the

cases are to be tried and disposed of by the same court.

4. Therefore, there is no illegality in committing the

present case along with the main case under Sec. 323 of Cr.P.C

as the trial court found that the delay in committing the case

may not be relevant. In fact, the committal will only be to the

benefit of petitioners. Learned counsel for petitioners submitted

3

that the entire evidence is over and they may be allowed to recall

witnesses and re-examine them before the Sessions Court, if

necessary.

5. On hearing both sides, I find that if any request is made

for recalling any witness or witnesses Sessions Judge shall

consider such request and pass appropriate order, as he may

deem fit and proper, in accordance with law. However, there is

no ground to set aside Annexure A1 order.

In the result this petition is dismissed.

K.Hema, Judge

cms