IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(Crl.).No. 7 of 2009()
1. R.P. KHALID,
... Petitioner
2. AKBAR,
3. RAYAPADA ABOOBACKER,
Vs
1. UNION TERRITORY OF LAKSHWADWEEP,
... Respondent
2. R.P. MOHAMMED,
For Petitioner :SRI.NIRMAL. S
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :27/01/2009
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Tr.P.(Crl).No. 7 of 2009
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 27th day of January, 2009
O R D E R
The petitioners, along with the second respondent, face
indictment in a prosecution for offences punishable, inter alia,
under Sections 353 and 332 r/w. 34 I.P.C. The alleged incident
took place on 1.8.2004 in the Lakadi Islands at Androth.
Investigation is complete. Final report has already been filed.
Cognizance has been taken. The matter is pending before the
J.F.M.C., Androth. Trial has not commenced yet.
2. It is at this juncture that the petitioners have come
before this Court to make a request on behalf of the petitioners
and the second respondent that the case may be transferred – can
be directed to be taken up at the Camp of J.F.M.C., Androth at
Calicut. It is submitted that such a direction shall advance the
interests of the petitioners and the second respondent as they
have appointed counsel from Calicut to conduct the trial on their
behalf. If is further submitted that all the witnesses to be
Tr.P.(Crl).No. 7 of 2009
2
examined are persons from the main land and the interests of justice
and interests of convenience of all, including the accused and the
witnesses, shall be served ideally by directing a transfer as prayed for.
3. Notice was given to the first respondent. The learned
Standing counsel has entered appearance. After taking instructions,
the counsel submits that he has instruction from the Public
Prosecutor that the police have no objection in the trial being held at
the Camp of J.F.M.C., Androth at Calicut.
4. I am, in these circumstances, satisfied that a direction for
transfer as prayed for shall serve the ends of justice eminently. This
petition deserves to be allowed.
5. This transfer petition is allowed. Trial in C.C. 25 of 2006
before the J.F.M.C., Androth shall be held by the learned Magistrate at
the Camp of the court at Calicut as prayed for.
(R. BASANT)
Judge
tm