IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1384 of 2009()
1. KABEER, AGED 43 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. VALIYIL MOOSA, AGED 54 YEARS,
For Petitioner :SRI.A.RANJITH NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/04/2009
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Crl.M.C. NO. 1384 of 2009
* * * * * * * * * * * * * * * * * *
Dated: 30-04-2009
ORDER
Petitioner who is the accused in C.C. No. 109 of 2006
pending before the J.F.C.M. V, Kozhikode, for offences
punishable under Sections 406 and 420 I.P.C. seeks a direction
to dispose of Annexure A6 petition said to be pending before
the said Magistrate. According to the petitioner , the
documents prayed for in Ext.A6 petition filed as C.M.P. 2220 of
2009 are necessary for the effective cross-examination of the
witnesses.
2. The case admittedly stands posted for prosecution
evidence. The rule of day-to-day trial cannot be dislocated by
allowing the petitioner to get the documents for the purpose of
cross-examination. He can file a petition at the appropriate
stage and as and when his petition is allowed, I am sure that the
learned Magistrate will permit the prosecution witnesses already
examined to be summoned again for the purpose of cross-
examination depending on the relevancy and probative value of
the document, if any, summoned at that stage.
With the above liberty, this Crl.M.C. is dismissed.
V. RAMKUMAR,
(JUDGE)
ani
ani.