IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(Crl.).No. 11 of 2008()
1. BABY M.I., AGED 43 YEARS,S/O.ISSAC M.V.,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :19/08/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Tr.P.(Crl).No. 11 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of August, 2008
O R D E R
The petitioner faces indictment in a prosecution for
offences punishable, inter alia, under Sections 186 and 506(i)
I.P.C. The petitioner is a police official. Crime has been
registered suo moto by the C.J.M., Tellicherry. The matter is
pending before the Court of C.J.M., Tellicherry. It is prayed that
the case may be transferred to any court outside Tellicherry. The
petitioner would contend that the Advocates at Tellicherry have
taken a decision not to appear for the petitioner before the Court
at Tellicherry. In support of this assertion he has filed Annex.A1
letter received from his counsel at Kannur, who has expressed his
inability to appear before the Court at Tellicherry on behalf of the
petitioner in the wake of the protest by the members of the
Tellicherry bar. The petitioner, in these circumstances, prays that
in the interests of justice the case may be transferred to the court
of C.J.M., Kozhikode or any other court.
Tr.P.(Crl).No. 11 of 2008
2
2. The respondents have entered appearance through counsel.
The learned counsel for the third respondent submits that though the
respondents do not want to raise any serious objections against the
proposed transfer, it is totally incorrect to say that the Bar at
Tellicherry has taken any such decision. The petitioner does not have a
case that he approached any named counsel specifically at Tellicherry.
Annex.A1 letter from the present counsel of the petitioner is
manipulated to justify the prayer for transfer.
3. I am satisfied in the nature of the allegations and counter
allegations raised that it will be in the interests of justice to transfer the
case to any other court situated outside Tellicherry. Such a direction, I
am satisfied, shall serve the ends of justice eminently.
4. This transfer petitions is accordingly allowed. C.C. 352 of
2005 pending before the C.J.M., Tellicherry is transferred to the Court
of J.F.M.C.-I, Kannur. The learned C.J.M. shall forthwith transmit the
records to the learned J.F.M.C.-I, Kannur. The parties shall appear
Tr.P.(Crl).No. 11 of 2008
3
before the J.F.M.C.-I, Kannur on 15.9.2008 to continue the
proceedings without waiting for any notice from the transferee court.
(R. BASANT)
Judge
tm