High Court Kerala High Court

Chhagan Raj Ranka vs Shri.Anaraj Ranka on 16 October, 2009

Kerala High Court
Chhagan Raj Ranka vs Shri.Anaraj Ranka on 16 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3134 of 2009()


1. CHHAGAN RAJ RANKA, S/O.DHUDAJI,
                      ...  Petitioner

                        Vs



1. SHRI.ANARAJ RANKA, AGED 48,
                       ...       Respondent

2. ANIL METHA, TRIPLE'S INSTRUMENT CO.,

3. STATE OF KERALA,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/10/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
              CRL.M.C.No. 3134 OF     2009
            ===========================

    Dated this the 16th     day of October,2009

                        ORDER

Petitioner is the complainant in C.C.203/2000 on

the file of Chief Judicial Magistrate Court, Ernakulam.

After his examination and examination of witnesses

petitioner filed Annexure A2 petition under section 311

of Code of Criminal Procedure to recall PW1 and to

enable the petitioner to produce the documents. By

Annexure A3 order, the petition was dismissed. This

petition is filed under section 482 of Code of Criminal

Procedure to quash Annexure A3 order and to allow

Annexure A2 petition.

2. Learned counsel appearing for the petitioner

was heard.

3. As Annexure A2 petition shows that it was

filed when the case stood posted for questioning under

section 313 of Code of Criminal Procedure, to verify

the stage of the case, registry was directed to get the

details of the posting. It is reported that on

5.10.2009 the case was posted to 13.10.2009 recording

that complainant is present, the second accused absent

Crl.M.C.3134/2009 2

and an application is filed on his behalf, the witness was

present and the counsel appearing for the petitioner was

absent and hence for cross examination of PW4 it was

adjourned to 13.10.2009. If that be the case, the

statement in Annexure A2 that the case is posted for

questioning under section 313of Code of Criminal Procedure

cannot be correct.

4. When a petition is filed under section 311 of Code

of Criminal Procedure, it is for the petitioner to satisfy

the learned Magistrate that for a just decision of the

case, the power available to the court under the section

is invoked, so as to recall the witness or produce

documents. Annexure A2 does not show for what purpose the

witness is to be recalled or the documents are to be

produced. In such circumstances, I find no reason to

interfere with the order dismissing Annexure A2 petition.

It appears that the evidence is not closed. If a proper

application is filed, learned Magistrate to consider the

same and pass appropriate orders in it in accordance with

law.

Petition is dimissed.




                                       M.SASIDHARAN NAMBIAR
                                                 JUDGE

Crl.M.C.3134/2009    3

tpl/-

M.SASIDHARAN NAMBIAR, J.




     ---------------------
      W.P.(C).NO. /06
     ---------------------


         JUDGMENT




     SEPTEMBER,2006