High Court Kerala High Court

Mohankumar vs State Of Kerala on 30 October, 2009

Kerala High Court
Mohankumar vs State Of Kerala on 30 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3413 of 2009()


1. MOHANKUMAR, SUB ENGINEER, K.S.E.B.
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :30/10/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO. 3413 OF 2009
              ------------------------------------------

               Dated      30th     October 2009


                           O R D E R

Petitioner, who is an accused in vigilance

case No.11/2008 pending before Special Judge,

Vigilance, Thrissur filed Annexure-II copy application

for certified copies of production mahazar, recovery

mahazar and remand report. It was rejected under

Annexure-III order for the reason that an accused is

not entitled to get copies of the records as it would

result in interference in the investigation. This

petition is filed under Section 482 of Code of

Criminal Procedure to quash Annexure-III order and to

issue direction to the Special court, Thrissur to

issue certified copies as sought for.

2. Learned counsel appearing for the

petitioner and the learned Public Prosecutor were

heard.

3. Learned Public Prosecutor submitted that

there is no objection for granting certified copies

of the records applied for.

Crmc 3413/09
2

4. Certified copies applied for are that

of the production mahazar, recovery mahazar and the

remand report submitted before the court. They are not

part of the case diary. In such circumstances,

petitioner is entitled to get certified copies of those

records.

Petition is allowed. Annexure-III order is

quashed. Special Judge, Vigilance, Thrissur is

directed to issue certified copies of the documents

applied for by the petitioner under Annexure-II

application, if they are available with the court.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.