High Court Kerala High Court

Sindhu Lohithadas vs The State Of Kerala Represented By on 29 May, 2008

Kerala High Court
Sindhu Lohithadas vs The State Of Kerala Represented By on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1695 of 2008()


1. SINDHU LOHITHADAS
                      ...  Petitioner

                        Vs



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

2. C.K.MANOJ KUMAR,S/O. C.I. KUMAR

                For Petitioner  :SRI.T.RAJESH

                For Respondent  :SRI.C.K.VIDYASAGAR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/05/2008

 O R D E R
                         V.RAMKUMAR, J.
            ======================================
                     CRL.M.C. NO.1695 OF 2008
            ======================================
                  Dated this the 29th day of May 2008

                               ORDER

In this petition filed under Section 482 Cr.P.C., the

petitioner seeks a stay of the trial of S.T.650/2006 on the file of

JFCM II, Idukki on the ground that the fate of this case will

depend upon the fate of the petitions filed by the petitioner in the

connected cases. In S.T.649/2006 she had prayed for the

forwarding of Ext.P11 agreement for expert opinion on the

ground that the same is a fabricated document. The application

filed by her under Section 45 of the Evidence Act in S.T.649/2006

was dismissed by the Magistrate on 26.6.2007. That order has

become final since the only remedy which she sought for against

that order was an application filed as Crl.M.P.153/2007 for

reviewing the said order. That petition was rightly dismissed by

the Magistrate and the Crl.Revision Petition filed therefrom as

Crl.R.P.3810/2007 has been dismissed by this court as per a

separate order passed today. Hence there is no justification for

staying the trial in S.T.650/2006 or any of the other connected

CRL.M.C.1695/2008 2

cases on the file of the JFCM II, Idukki. The Magistrate shall

proceed to complete the trial in all the cases without any further

delay.

V.RAMKUMAR, JUDGE

css/