High Court Kerala High Court

Anantha Narayana Bhat vs High Court Of Kerala on 16 June, 2009

Kerala High Court
Anantha Narayana Bhat vs High Court Of Kerala on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15355 of 2009(R)



1. ANANTHA NARAYANA BHAT,
                      ...  Petitioner

                        Vs

1. HIGH COURT OF KERALA,ERNAKULAM AND OTHER
                       ...       Respondent

                For Petitioner  :SRI.C.S.MANU

                For Respondent  :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/06/2009

 O R D E R
                 M.SASIDHARAN NAMBIAR, J.
                 ====================
                 W.P.(C) No. 15355 of 2009-R
                 ====================
            Dated this the 16th day of June, 2009.

                             JUDGMENT

This petition is filed under Articles 226 and 227 of Constitution

of India for a direction to the Special Judge (CBI/SPE)-I, Ernakulam

not to conduct trial of C.C.No.4/2004 in the court room contending

that it is not convenient to accommodate all the lawyers appearing for

accused 5 to 24 and therefore no fair trial is possible.

2. As the learned Counsel appearing for the petitioner

asserted that there is no convenience for 23 accused to appear and

their Counsel to represent them and to take notes at the time of

recording the evidence, a report was called for from the Registrar

(Subordinate Judiciary). The Registrar has reported that out of the 23

accused, only 21 accused now appear and the case as against the

other two accused was split up. The Registrar has also reported that

it is possible to accommodate the accused and their Counsel in the

court room. In such circumstances, I do not find any justification to

give a direction as sought for. Petition is dismissed.

M.SASIDHARAN NAMBIAR
JUDGE

dkr