High Court Kerala High Court

M.Radhakrishnan Nair vs State Of Kerala on 7 April, 2010

Kerala High Court
M.Radhakrishnan Nair vs State Of Kerala on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 834 of 2010()


1. M.RADHAKRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :07/04/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
           CRL.M.C.No.834    OF 2010
          ===========================

     Dated this the 7th day of April,2010

                     ORDER

Petitioner is the first accused in

S.C.1410/2009 on the file of Assistant Sessions

Court, Thiruvananthapuram taken cognizance on

Annexure B order of committal passed by the

Additional Chief Judicial Magistrate’s Court,

Thiruvananthapuram. This petition is filed

under section 482 of the Code of Criminal

Procedure to quash the order of committal

contending that the offences alleged are not

exclusively triable by the Sessions Court as on

the allegations offences under sections 6 and 7

of Immoral Traffic (Prevention) Act are not

attracted.

2. Learned counsel appearing for the

petitioner and learned Public Prosecutor were

heard.

Crl.M.C.834/2010 2

3. Annexure B order passed by Additional

Chief Judicial Magistrate shows that the case was

committed for the reason that the sentence provided

for the offences under section 6 and 7 is

imprisonment of not less than seven years, which

may extend to life or for a term of 10 years and

therefore the case is to be exclusively tried by

the Sessions Court. The argument of the learned

counsel is that on the allegations raised offences

under sections 6 and 7 are not attracted and when

the other offences are not exclusively triable by

the Sessions Court the order of committal is

illegal.

4. Learned Sessions Judge is bound to consider

and decide which are the offences attracted, on

hearing the Public Prosecutor as well as the

counsel appearing for the accused and perusing the

records produced by the prosecution, as provided

under section 227 of Code of Criminal Procedure.

If on such consideration learned Sessions Judge

finds that offence under section 6 and 7 of

Crl.M.C.834/2010 3

Immoral Traffic (Prevention) Act, 1956 are not

attracted and only offences under section 3 and 4

are attracted necessarily as provided under section

227(a) of Code of Criminal Procedure learned

Sessions Judge has to transfer the case for trial

to the Chief Judicial Magistrate. Therefore the

question whether the offences under sections 6 and

7 are attracted or not is to be considered by the

learned Sessions Judge. Granting liberty to the

petitioner to raise the contentions, petition is

disposed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006