IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1407 of 2008()
1. JOSEPH, AGED 29 YEARS
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. STATION HOUSE OFFICER
For Petitioner :SRI.KARJET KODUVATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/04/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No.1407 of 2008
= = = = = = = = = = = = = = = = =
Dated this the 3rd day of April, 2008
ORDER
Petitioner, who is the 4th accused in Crime No.250/1997 of
Kottayam West Police Station for an offence punishable under
Section 420 read with 34 IPC faced trial along with other three
accused persons before the J.F.C.M-I, Kottayam in
C.C.No.784/1998. During the course of trial he went abroad
and the case against him was split up and re-filed as
C.C.No.98/2006.
Accordingly, this Crl.M.C is disposed of directing the
Magistrate to permit the petitioner to be represented through
his counsel on his undertaking before the court below through
the said counsel that the petitioner will not raise any dispute
regarding the question of his identity. The learned Magistrate
shall dispose of C.C.No.98/2006, without insisting on the
personal appearance of the petitioner and having due regard to
the fact that the co-accused have been acquitted after trial.
V. RAMKUMAR, JUDGE
sj