High Court Kerala High Court

Joseph vs State Of Kerala Represented By on 3 April, 2008

Kerala High Court
Joseph vs State Of Kerala Represented By on 3 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1407 of 2008()


1. JOSEPH, AGED 29 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. STATION HOUSE OFFICER

                For Petitioner  :SRI.KARJET KODUVATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/04/2008

 O R D E R
                       V. RAMKUMAR, J.
                   = = = = = = = = = = = = =
                    Crl.M.C.No.1407 of 2008
              = = = = = = = = = = = = = = = = =
              Dated this the 3rd day of April, 2008

                             ORDER

Petitioner, who is the 4th accused in Crime No.250/1997 of

Kottayam West Police Station for an offence punishable under

Section 420 read with 34 IPC faced trial along with other three

accused persons before the J.F.C.M-I, Kottayam in

C.C.No.784/1998. During the course of trial he went abroad

and the case against him was split up and re-filed as

C.C.No.98/2006.

Accordingly, this Crl.M.C is disposed of directing the

Magistrate to permit the petitioner to be represented through

his counsel on his undertaking before the court below through

the said counsel that the petitioner will not raise any dispute

regarding the question of his identity. The learned Magistrate

shall dispose of C.C.No.98/2006, without insisting on the

personal appearance of the petitioner and having due regard to

the fact that the co-accused have been acquitted after trial.

V. RAMKUMAR, JUDGE

sj