IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 8 of 2010()
1. AMBIKUTTAN @ AMBILI,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :14/01/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
Crl.M.C.NO.8 OF 2010
------------------------------------------
Dated 14th January 2010
O R D E R
Petitioner is the accused in S.C.1287/2004 on the file Assistant
Sessions Judge, Nedumangad. According to
the petitioner charge was framed for the
offence under Section 366 A of Indian
Penal Code and after closing the evidence,
including the defence evidence, at the time
of hearing the case, learned Sessions Judge
adjourned the case for amendment of the
charge without a speaking order. This
petition is filed under Section 482 of Code
of Criminal Procedure to quash the said
order.
2. Learned counsel appearing for
the petitioner and learned Public
Crmc 8/10
2
Prosecutor were heard.
3. Argument of the learned counsel is
that the prosecution evidence in the case was
closed on 30/10/2009 and the petitioner was
questioned under Section 313 of Code of
Criminal Procedure on 10/11/2009 and defence
evidence was closed on 4/12/2009 and at the
time of hearing, case was adjourned stating
that amendment of the charge is required,
without showing what amendment is necessary and
on the what basis and therefore, the order is
to be quashed. Apart from producing Annexure-
A1 proceeding paper, petitioner did not produce
any material including the charge. It cannot be
said that a Sessions Judge is not entitled to
amend the charge after closing of the evidence,
if interest of justice warrants, as provided
under the Code. The question of a speaking
Crmc 8/10
3
order would arise, when the charge is being
amended. Petitioner is not entitled to
challenge the order passed by learned Sessions
Judge adjourning the case finding that
amendment of the charge is required. It is for
the learned Sessions Judge to decide what
amendment in the charge is necessary. If
advised, petitioner is entitled to challenge
the order amending the charge.
Petition is dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.