IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 173 of 2010()
1. K.MOOSAKUTTY, AGED 70 YEARS,
... Petitioner
Vs
1. P.K.C.AHAMMEDKUTTY, AGED 58 YEARS,
... Respondent
2. STATE REPRESENTED BY PUBLIC PROSECUTOR
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/01/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Crl.R.P. NO. 173 of 2010
* * * * * * * * * * * * * * * * * *
Dated: 14-01-2010
ORDER
The petitioner who is the 5th accused in C.C. No. 497 of 2009 on
the file of the J.F.C.M. I, Thamarassery, challenges Annexure – III
order passed by the Magistrate taking cognizance of offences
punishable under Sections 465, 467 and 468 against A1 to A5.
2. This Court sitting in revision will be loathe to interfere
with the said order issuing summons to A1 to A5 after taking
cognizance of the offence. The petitioner can raise all the contentions
available to him in law at the appropriate stage before the framing of
charge. The petitioner will be entitled to plead for a discharge in
absentia.
This Crl. R.P. is disposed of as above.
Dated this the 14th day of January, 2010.
Sd/-V.RAMKUMAR, (JUDGE)
/true copy/ P.A. to Judge
ani.