IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3934 of 2007()
1. KOMATHKUNI AHAMMED HAJI, S/O.MAMMU,
... Petitioner
Vs
1. MOIDU, S/O. MOOSA,
... Respondent
2. ABOOBACKER, S/O. KUNHIPARIYEYI,
3. STATE OF KERALA,
For Petitioner :SRI.V.V.SURENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :20/11/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
CRL.R.P.NOs. 3934 & 3983 OF 2007
............................................
DATED THIS THE 20th DAY OF NOVEMBER, 2008
ORDER
These revision petitions are filed by the complainant in
C.C.816 of 2004, who is the defacto complainant in C.C.505 of
2004 on the file of Judicial First Class Magistrate, Vadakara. The
revision petitions are filed challenging the order of acquittal of
the accused for the offence under Section 506(i) read with 34
IPC in C.C.816 of 2004 and the insufficiency of the sentence
awarded in both the cases.
2. Learned counsel appearing for respondents submitted
that Crl.A.566 of 2007 and Crl.A.567 of 2007 are pending before
Additional Sessions Court, Vadakara filed by
respondents/accused challenging the conviction in C.C.505 of
2004 and C.C.816 of 2004. It is submitted that as both these
revision petitions are to be heard along with the appeal, the
revision petitions may be transferred to Additional Sessions
Court, Vadakara, to be heard with Crl.A.566 of 2007 and
Crl.A.567 of 2007. Learned counsel appearing for revision
petitioners also submitted that revision petitions may be
transferred to Additional Sessions Court, Vadakara. It was also
CRRP 3983/2007 & CON. 2
pointed out that joint trial of the two cases was illegal.
3. As the judgment challenged in these revision petitions
are challenged in Crl.A.566 of 2007 and Crl.A.567 of 2007,
transfer the revision petitions to Additional Sessions Court,
Vadakara to be heard along with Crl.A.566 of 2007 and Crl.A.567
of 2007. Revision petitioners are entitled to challenge the
legality of the joint trial also before the Sessions Court.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-