IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.L.P..No. 662 of 2008()
1. M.K.CHACKO
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :11/03/2009
O R D E R
V.K.MOHANAN, J.
----------------------------------------------
CRL.L.P. No.662 OF 2008
----------------------------------------------
Dated, 29th January, 2009.
ORDER
During the course of hearing of the matter, the
learned counsel for the petitioner submitted that
regarding the transfer of the case from the Judicial First
Class Magistrate, Thiruvalla to the Judicial First Class
Magistrate Court-I, Pathanamthitta, there was no formal
intimation to the parties and also to the counsel. It is also
submitted that no information was given to the parties
concerned regarding the renumbering of the cases in the
transferee court. Therefore, the Registry is directed to
obtain a report from the Presiding officers of the Court of
Judicial First Class Magistrate-I, Pathanamthitta as well as
the Judicial First Class Magistrate, Thiruvalla through the
District Judge, Pathanamthitta, as to what are the steps
and the proceedings taken for the transfer of the above
case. The impugned order is issued under section 256(1)
Cr.P.C. stating that neither the complainant nor his
Crl.L.P.662/08
-:2:-
counsel turned up before the court in spite of 6 specific
postings. The ground raised by the counsel is that neither the
counsel nor the parties to the proceedings were informed the
transfer of the case and also the new case number in the
transferee court and the posting date of the case.
The Registry is directed to obtain the report within two
weeks from today and post the matter after two weeks.
V.K.MOHANAN, JUDGE
kvm/-
Crl.L.P.662/08
-:3:-
V.K.MOHANAN, J.
No….
Judgment/Order
Dated: