High Court Kerala High Court

Krishnankutty vs State Of Kerala on 1 March, 2007

Kerala High Court
Krishnankutty vs State Of Kerala on 1 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 558 of 2007()


1. KRISHNANKUTTY, S/O. RAGHAVAN NADAR,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :01/03/2007

 O R D E R
                                   R. BASANT, J.

                          - - - - - - - - - - - - - - - - - - - - - -

                          Crl.M.C.No.  558  of   2007

                          - - - - - - - - - - - - - - - - - - - - - -

                    Dated this the 1st day of   March, 2007


                                       O R D E R

This application under Section 482 Cr.P.C. is filed by the

petitioner, who is the accused in a prosecution under Section 55(a) of

the Kerala Abkari Act. The trial has commenced. Witnesses were

examined. Prosecution evidence was closed. The petitioner appears

to have filed two petitions before the learned Sessions Judge. First of

those petitions was for transfer of the case from that court to any

other court. It was dismissed. The second prayer was to recall PWs.

2 and 4 for further cross examination. It was urged that the answers

have not been properly recorded and therefore the witnesses have to

be recalled.

2. The learned Sessions Judge indulgently permitted the

petitioner to recall the witnesses for further cross examination on

condition that he deposits witnesses bata and process fee within three

days. It is submitted that the amount which is liable to be paid comes

to Rs.600/- The petitioner, without making the payment, has rushed

to this Court with this petition under Section 482 Cr.P.C.

Crl.M.C.No. 558 of 2007 2

3. What is the reason? The learned counsel for the petitioner submits

that going by Rule 206(1)(c) of the Kerala Criminal Rules of Practice, for

witnesses who have been compelled to attend court by a process issued

under Section 311 Cr.P.C., bata has to be paid by the Court and the

petitioner has no obligation to pay the expenses. I find absolutely no merit

in this contention. The petitioner had already been granted opportunity to

cross examine the witnesses. The petitioner is seeking the luxury of an

opportunity to further cross examine the very same witnesses. It is in these

circumstances that the learned Sessions Judge directed that bata must be

deposited by the petitioner for such further cross examination of PWs. 2 and

4. The court had invoked its powers under Section 311 Cr.P.C. to recall the

witnesses at the instance of the petitioner, who was already given the

opportunity to cross examine those witnesses. Rule 206(1)(c) does not

evidently relate to the circumstances which are available in this case.

Where a court on its own want to summon witnesses under Section 311

Cr.P.C. bata has to be paid by the court. The literal interpretation that in all

cases where recall of the witnesses at the instance of the petitioner, who had

already cross examined them, is made under Section 311 Cr.P.C. for further

Crl.M.C.No. 558 of 2007 3

cross examination, bata must be paid by Court, to say the least, cannot be

accepted.

4. The learned counsel for the petitioner has raised a further

grievance that a readable copy of the deposition has not been made

available to the petitioner. He had applied specifically for readable copy,

but only a photostat copy has been made available. The counsel prays that

manuscript copy of the deposition of the witnesses may be directed to be

given. The learned Sessions Judge must specifically consider this request

of the petitioner for manuscript copy on the ground that the photostat copy

is not readable and pass appropriate orders.

5. This Crl.M.C. is hence dismissed with the above observations.

(R. BASANT)

Judge

tm