IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(Crl.).No. 17 of 2010()
1. RAMESH J, S/O.JYOTHI, AGED 33 YEARS
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.C.D.JOHNY
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :11/03/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
T.P.(CRL.)NO.17 OF 2010
------------------------------------------
Dated 11th March 2010
O R D E R
Petitioner is the accused in
S.C.31/2008 on the file of Special court
for N.D.P.S Act, Vatakara. Petition is
filed for transfer of the case contending
that one of the witnesses examined by the
prosecution does not know Malayalam and
evidence was recorded in Kannada and
learned Sessions Judge has appointed an
Excise Official as translator. The other
ground is that learned Sessions Judge did
not allow the petitioner to cross examine
another prosecution witness, on a
particular aspect.
2. Learned counsel appearing for
the petitioner was heard.
Tr.P.(Crl.) 17/10
2
3. I am not satisfied with the
ground alleged by the petitioner for
transfer. A Sessions case cannot be
transferred on such grounds.
Petition is dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.