High Court Kerala High Court

Joy Mathew vs Food Inspector on 29 October, 2009

Kerala High Court
Joy Mathew vs Food Inspector on 29 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3348 of 2009()


1. JOY MATHEW, S/O.MATHEW,
                      ...  Petitioner

                        Vs



1. FOOD INSPECTOR, CHALAKUDY MUNICIPALITY,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.SANTHOSH SUBRAMANIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/10/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            CRL.M.C.No.3348       OF 2009
            ===========================

     Dated this the 29th day of October,2009

                        ORDER

Petitioner is the first accused in C.C.555/2004 on

the file of Judicial First Class Magistrate Court,

Chalakkudy. At the defence stage, petitioner filed

Crl.M.P.7503/2009 to examine a retired Professor to

establish that the Food Inspector prepared the sample

not following the scientific procedure. By Annexure V

order learned Magistrate dismissed the petition. This

petition is filed under section 482 of Code of Criminal

Procedure challenging Annexure V order.

2. Learned counsel appearing for the petitioner

and the learned Public Prosecutor were heard.

3. On hearing the learned counsel, I find no

reason to interfere with the interlocutory order passed

by the learned Magistrate. The petitioner is at

liberty to challenge the order along with the final

order, if it goes against him.

Petition is dismissed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

2

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006