IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 539 of 2010()
1. JIMMY ZACHARIA, VELLOOKUNNEL HOUSE,
... Petitioner
2. V.X.ALBIN, VALIATHARA,
3. RAJENDRAN, S/O.RAJU, 47/II,
Vs
1. THE FOREST RANGE OFFICER,
... Respondent
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/05/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C..No.539 of 2010
= = = = = = = = = = = = = =
Dated: 25th day of May 2010
ORDER
Petitioners are the accused in O.R.No.46/2006 of the
Judicial First Class Magistrate Court, Nedumkandam for
offences punishable under Sections 27 (1) (e) (i) of the Kerala
Forest Act 1961, seek to quash Annexure A1 and all further
proceedings in O.R.No.46/2006 on the file of the Judicial First
Class Magistrate Court, Nedumkanda.
2. It is too early for this Court exercising jurisdiction under
Section 482 Cr.P.C to meticulously scan the voluminous
prosecution records and hold that the prosecution of the
petitioners is groundless and the same is liable to be quashed.
The appropriate remedy of the petitioners is to plead for a
discharge before the Court below.
3. Having regard to the facts and circumstances of the
case, I am inclined to permit the petitioners to plead for a
discharge in absentia. Accordingly if the petitioners file an
application for discharge before the court below through their
counsel, that court shall not insist on the personal appearance
of the petitioners for the disposal of the discharge petition.
Crl. M.C. No.539 of 2010
2
This Crl.M.C is disposed of reserving the above right of
the petitioners.
Dated this the 25th day of May, 2010.
V. RAMKUMAR, JUDGE
dmb