High Court Kerala High Court

Haridas vs State Of Kerala on 16 July, 2008

Kerala High Court
Haridas vs State Of Kerala on 16 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1471 of 2007()


1. HARIDAS, S/O. NANU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :16/07/2008

 O R D E R
                               R.BASANT, J
                        ------------------------------------
                      Crl.M.C. No.1471 of 2007
                       -------------------------------------
                Dated this the 16th day of July, 2008

                                    ORDER

Petitioner is the sole accused in a pending prosecution under

Sections 420 and 406 I.P.C before the Judicial Magistrate of the

First Class-II, Kochi. The petitioner faces indictment for offences

punishable under Sections 420 and 406 I.P.C. After cognizance

was taken further investigation was being conducted under

Section 173(8) Cr.P.C. At that stage, Annexure-A7 order was

passed by the learned Magistrate directing the petitioner to

produce a vehicle involved in the crime which was allegedly in the

possession of the petitioner. The petitioner did/could not produce

the said vehicle and thereupon the learned Magistrate proceeded

to pass Annexure-A8 order cancelling the bail granted to the

petitioner. It is these orders which are challenged before me.

2. The learned Public Prosecutor now submits that

further investigation has been continued. The vehicle has been

seized and in these circumstances it is not necessary to maintain

or uphold Annexure-A7 order. The vehicle having already been

seized, the direction to the petitioner to produce the vehicle has

Crl.M.C. No.1471 of 2007 2

become unnecessary and infructuous now. Similarly the learned

Public Prosecutor submits that the cancellation of bail was sought

only to facilitate interrogation of the petitioner and the recovery

of the vehicle. In as much as the vehicle has been recovered

now, it is not necessary to cancel the bail granted to the

petitioner. The learned Public Prosecutor further submits that

further investigation has already been completed and further final

report has already been filed.

3. I am, in these circumstances, satisfied that Annexures-

A7 and A8 orders can now be set aside as such orders are not

necessary at present considering the stage of the proceedings.

4. The learned counsel for the petitioner submits that he

wants to take objection to certain observations made in

Annexures A7 and A8 orders. In as much as I am choosing to set

aside Annexures A7 and A8 orders, it is not necessary to refer

particularly to any of the observations made in Annexures A7 and

A8. I need only mention that the observations made in Annexures

A7 and A8 should not in any way influence the learned Magistrate

when he takes up the matter for final disposal.

5. The learned counsel for the petitioner then submits

that the attitude shown by the learned Magistrate in the course of

Crl.M.C. No.1471 of 2007 3

the pendency of this Crl.M.C instills in the mind of the petitioner a

reasonable apprehension that he may not get justice at the hands

of the learned Magistrate. No such prayer is formally raised.

Allegations justifying grant of such a prayer have not even been

raised. I am, in these circumstances, satisfied that in this Crl.M.C

the said prayer, raised at the fag end of arguments, for transfer,

cannot also be considered favourably.

6. In the result:

i) This Crl.M.C is allowed;

ii) Annexures A7 and A8 orders are set aside.

Sd/-

(R.BASANT, JUDGE)
rtr/-

/true copy/
P.A to Judge