High Court Kerala High Court

K.Moosakutty vs P.K.C.Ahammedkutty on 14 January, 2010

Kerala High Court
K.Moosakutty vs P.K.C.Ahammedkutty on 14 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 173 of 2010()


1. K.MOOSAKUTTY, AGED 70 YEARS,
                      ...  Petitioner

                        Vs



1. P.K.C.AHAMMEDKUTTY, AGED 58 YEARS,
                       ...       Respondent

2. STATE REPRESENTED BY PUBLIC PROSECUTOR

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/01/2010

 O R D E R
                           V. RAMKUMAR, J.
                  * * * * * * * * * * * * * * * * * *
                       Crl.R.P. NO. 173 of 2010
                  * * * * * * * * * * * * * * * * * *
                          Dated: 14-01-2010

                                 ORDER

The petitioner who is the 5th accused in C.C. No. 497 of 2009 on

the file of the J.F.C.M. I, Thamarassery, challenges Annexure – III

order passed by the Magistrate taking cognizance of offences

punishable under Sections 465, 467 and 468 against A1 to A5.

2. This Court sitting in revision will be loathe to interfere

with the said order issuing summons to A1 to A5 after taking

cognizance of the offence. The petitioner can raise all the contentions

available to him in law at the appropriate stage before the framing of

charge. The petitioner will be entitled to plead for a discharge in

absentia.

This Crl. R.P. is disposed of as above.

Dated this the 14th day of January, 2010.

Sd/-V.RAMKUMAR, (JUDGE)

/true copy/ P.A. to Judge

ani.