High Court Kerala High Court

N.Pugal Neelam Kumreswaran vs State Of Kerala on 11 December, 2007

Kerala High Court
N.Pugal Neelam Kumreswaran vs State Of Kerala on 11 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3677 of 2007()


1. N.PUGAL NEELAM KUMRESWARAN,
                      ...  Petitioner

                        Vs



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

2. M/S.HARRISON MALAYALAM LIMITED,

                For Petitioner  :SRI.J.JAYAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :11/12/2007

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                   Crl.M.C.No. 3677 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 11th day of December, 2007

                               O R D E R

There is no representation for the petitioner when the case

is called after exhausting the list. Different was not the story

when the case came up on 10.12.2007 also.

2. The petitioner is the accused in a prosecution under

Section 138 of the N.I. Act. Towards the fag end of the case, the

complainant had filed a petition under Section 311 Cr.P.C. to re-

open the evidence. The same was allowed on terms. The

petitioner is aggrieved by the direction to re-open the case and re-

call the complainant for further examination. The learned

Magistrate, by the impugned order, accepted the request of the

complainant and allowed the said petitions – to re-open the case

and re-call the complainant/PW.

3. I am called upon to invoke and exercise the extra

ordinary inherent jurisdiction under Section 482 Cr.P.C. I find

Crl.M.C.No. 3677 of 2007
2

no vice vitiating the impugned orders, which warrant or justify the

invocation of such jurisdiction.

4. I am satisfied that this Crl.M.C. is without any merit and it is

accordingly dismissed.

(R. BASANT)
Judge

tm