IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2143 of 2006()
1. K.S.RAMANKUTTY, KADAVIL HOUSE,
... Petitioner
Vs
1. C.B.I., SPECIAL POLICE ESTABLISHMENT,
... Respondent
2. STATE OF KERALA, REP. BY THE
For Petitioner :SRI.T.V.GEORGE
For Respondent :SRI.S.SREEKUMAR, SC FOR CBI
The Hon'ble MR. Justice A.K.BASHEER
Dated :16/10/2008
O R D E R
A.K.BASHEER, J.
===============
Crl.M.C.No.2143 of 2006 - C
===============================
Dated this the 16th day of October, 2008.
O R D E R
The Central Bureau of Investigation has charge sheeted the
petitioner and five others before the CBI Court (III Additional
Sessions Court, Ernakulam) for offences punishable under
Sections 120-B r/w Section 13(2) r/w 13(1)(d) of the Prevention
of Corruption Act, 1988 and under Sections 420, 468,467 and
471 IPC.
2. It is contended by the petitioner who has been
arraigned as accused No.4 in the case, that he is totally innocent
of the charge levelled against him. The contention of the
petitioner is that the accusation against him that he had
conspired with the other accused and made alteration in nine
consignment copies, is totally baseless. Admittedly, petitioner
was working as Branch Manager in the Transport Corporation of
India at its Kanjirappally Branch, at the relevant point of time.
3. I have carefully perused the various contentions raised
by the petitioner in this petition. I have also perused the charge
Crl.M.C.No.2143 of 2006 – C 2
sheet (Annexure A1) filed by the CBI, Special Police
Establishment, Ernakulam.
4. Having considered the contentions raised by the
petitioner and having perused the materials available on record, I
have no hesitation to hold that petitioner cannot be granted any
relief in this petition filed under Section 482 of the Code of
Criminal Procedure. The contentions urged by the petitioner fall
squarely in the realm of questions of fact which can be
considered only in the course of the trial. Petitioner has to
necessarily raise all these contentions before the trial court in the
course of trial of the case.
Therefore, the Crl.M.C. is dismissed, reserving liberty to the
petitioner to take up all his contentions before the trial court. It
is made clear that I have not considered the merit of any of the
contentions raised by the petitioner in this petition.
A.K.BASHEER, JUDGE.
bkn/-