High Court Kerala High Court

Sri.P.C.Muhammed vs State Of Kerala Represented By on 14 October, 2009

Kerala High Court
Sri.P.C.Muhammed vs State Of Kerala Represented By on 14 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3303 of 2009()


1. SRI.P.C.MUHAMMED, S/O.ABOOBACKER HAJI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. SRI.KANNAN, AGED 60 YEARS,

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :14/10/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO. 3303 OF 2009
              ------------------------------------------

               Dated      14th     October 2009


                           O R D E R

Petitioner is the complainant in

S.T.340/2008 on the file of Judicial First Class

Magistrate-I, Thamarassery. Petitioner had filed an

application to summon the Manager of the Bank which

was allowed on 25/8/2009. Though petitioner was

permitted to take steps, steps were not taken and

finally by order dated 24/9/2009 evidence was closed

and the case was posted for questioning under Section

313 of Code of Criminal Procedure. This petition is

filed under Section 482 of Code of Criminal Procedure

to quash Annexure-3 order and to permit petitioner

to take out summons.

2. Learned counsel appearing for the

petitioner was heard.

3. Learned counsel submitted that though

there was an omission earlier to take steps,

petitioner was prepared to deposit batta on 24/9/2009

but without granting opportunity evidence was closed

CRMC 2879/09
2

and the accused was subsequently questioned and the

case now posted for defence evidence to 24/10/2009.

4. In such circumstances, Annexure-3

order cannot be interfered as the case now stands

posted to defence evidence, after questioning the

accused. Petitioner has to file a petition under

Section 311 of Code of Criminal Procedure for

permission to examine the witness showing sufficient

reason. Learned counsel submitted that if such a

petition is filed based on Annexure-3 order,

permission will not be granted.

5. Learned Magistrate is directed not to

reject the prayer to examine the witness if such a

petition is filed for the sole reason that the

petitioner had failed to pay the batta earlier. If

for a just decision of the case the Magistrate finds

that examination of the Branch Manager is necessary

and petitioner files a petition under Section 311 of

Code of Criminal Procedure, the Magistrate can permit

the petitioner to examine the witness on terms.

Petition is disposed.

M.SASIDHARAN NAMBIAR,

CRMC 2879/09
3

JUDGE.

uj.