High Court Kerala High Court

Antony vs State Of Kerala on 4 April, 2008

Kerala High Court
Antony vs State Of Kerala on 4 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1157 of 2008()


1. ANTONY, S/O.OUSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.GEO PAUL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/04/2008

 O R D E R
                           V. RAMKUMAR , J.
                ==========================
                        Crl.R.P. No. 1157 of 2008
                ==========================
                   Dated this the stday of April, 2008.

                                ORDER

The petitioner, who is the accused in S.C. No. 447 of 2002 on

the file of the Additional Sessions Court, North Paravur in a murder

case after the examination of the accused under Section 313 Cr.P.C,

filed C.M.P. No. 106 of 2008 for giving a direction to the Village Officer

examined as PW14 for preparing another site plan showing the height

of the floor of the house of occurrence. This, according to the defence,

was necessary to substantiate his defence that the diseased sustained

fatal injury in the course of a scuffle and the height of the floor of the

house was not given either in the scene mahazar or in the site plan

prepared by PW14. Hence the application. The said application was

rejected by the trial judge as per the impugned order dated

01.04.2008.

2. The learned counsel for the petitioner heavily relied on the

decision reported in Koshy alias Baby vs. the State (1991 Crl.L.J

1776) to contend for the position that the trial Judge is not devoid of

the power to grant the prayer which was made by the petitioner.

4. The facts in the above reported case are entirely different.

The accused cannot ask for collection of evidence at the fag end of trial

to substantiate his defence. If the omission, if any, in the scene

CRL.R.P. NO. 1157/2008 : 2:

mahazar or in the site plan regarding the height of the floor of the

house is a matter on which the prosecution was bound to place before

the court, the accused can certainly take advantage of the same. But,

he cannot at the fag end of the trial, fish out evidence on the ground

that the same is necessary to advance his defence. The occurrence in

this case took place on 06.11.2001. It was after 7 years of the

occurrence that the accused wants the court to direct the village officer

to inspect the house of occurrence for the purpose of collecting certain

details which the accused wants for substantiating his contentions. The

request of the petitioner was evidently to delay and protract the

further trial of the case. He had ample opportunities right from the

stage of Section 207 Cr.P.C to ask for additional details if the same

were necessary. Without having resorted to that, he cannot now

dislocate the trial by filing such a petition at the fag end of the trial. I

am fully in accord with the conclusions reached by the trial Judge.

This Crl.M.C is accordingly dismissed.

V. RAMKUMAR, JUDGE.

rv

CRL.R.P. NO. 1157/2008 : 3: