High Court Kerala High Court

P.T.Kasim vs Kunhabdulla on 30 September, 2010

Kerala High Court
P.T.Kasim vs Kunhabdulla on 30 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4007 of 2010()


1. P.T.KASIM, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. KUNHABDULLA, AGED 55 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :30/09/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.4007 of 2010
            --------------------------

                       ORDER

Petitioner, the first accused in S.C.No.

263/2010 on the file of Assistant Sessions Court,

Koyilandy, filed this petition under Section 482 of

Code of Criminal Procedure to quash the proceedings

contending that continuation of the proceedings is

only an abuse of process of the court.

2. Learned counsel appearing for the petitioner

was heard.

3. Though learned counsel appearing for the

petitioner persuaded me to appreciate the evidence

and find that the case of the first accused cannot

be accepted in view of his sworn statement

recorded, it is not for this Court to appreciate

the evidence at this stage and quash the

proceedings as sought for, when petitioner is at

liberty to raise all the contentions before the

learned Sessions Judge and seek an order of

CRMC 4007/10 2

discharge under Section 227 of Code of Criminal

Procedure. Learned counsel then submitted that

presence of the petitioner may be dispensed with

for the purpose of claiming an order of discharge

under Section 227 of Constitution of India.

Petition is disposed granting liberty to the

petitioner to raise all the contentions raised

herein and seek an order of discharge under Section

227 of Code of Criminal Procedure. If petitioner

files an application to dispense with his presence,

learned Sessions Judge not to insist for his

presence for that limited purpose.

30th September, 2010 (M.Sasidharan Nambiar, Judge)
tkv