IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3572 of 2007()
1. T.K.SAIDALIKUTTY,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. THE STATE, REPRESENTED BY
For Petitioner :SRI.P.M.KUNJIMOIDEENKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :29/11/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 3572 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of November, 2007
O R D E R
This petition is filed on behalf of the State by the Special
Prosecutor, who has been appointed in a Sessions trial, aggrieved
by the rejection of the prayer of the prosecution to adjourn the
trial of a sessions case, which is scheduled to commence on
1.12.2007.
2. The case was listed sufficiently early and from 1.12.07
to 7.12.2007 witnesses are summoned to appear and give
evidence. In the last week of November, the State filed an
application praying that the trial may be adjourned. The reason
shown was that some of the witnesses are not available. The
learned Judge considered the prayer and rejected the same. The
learned Sessions Judge felt that many witnesses have already
been summoned and that adjournment of the listed sessions trial
would upset the schedule of work of the court and cause
inconvenience to the witnesses also. It is in these circumstances
that the petition was dismissed.
Crl.M.C.No. 3572 of 2007
2
3. The learned counsel for the petitioner submits that very
serious hardship and prejudice would result if the crucial and vital
witnesses who are now abroad are not made available for examination
before the learned Judge. That would result in failure of justice. It is
in these circumstances prayed that the impugned order may be set aside
and the learned Sessions Judge may be directed to adjourn the trial of
the case to a future date in February, 2008, by which date the petitioner
expects that the witnesses shall be available.
4. I have gone through the impugned order. I am unable to find
any vice vitiating the impugned order, that should persuade me to
invoke the extra ordinary inherent jurisdiction under Section 482
Cr.P.C. The prosecution must have taken steps to secure the presence
of the witnesses sufficiently early. If the prosecution feels that there
are compelling reasons, which make it impossible for the prosecution
to get ready for the trial, the interests of orderly procedure demanded
that an application should have been made sufficiently early. The
learned Sessions Judge was confronted with a belated application at the
Crl.M.C.No. 3572 of 2007
3
11th hour to adjourn the trial. The order of the learned Sessions Judge
does not at all strike me as improper or incorrect.
5. I do further note that no failure of justice is likely to result.
With the available witnesses the trial can go on. If the learned
Prosecutor feels that examination of any witness is absolutely essential,
the learned Prosecutor can seek time for examination of such
specified witnesses. I have no reason to assume that the learned Judge
would not consider such reasons. I need not at this point assume that
the learned Sessions Judge would not act true to his duty to discover
truth and do justice.
6. With the above observations, this Crl.M.C. is dismissed.
(R. BASANT)
Judge
tm