High Court Kerala High Court

N.Angramuthu vs State Of Kerala on 12 June, 2009

Kerala High Court
N.Angramuthu vs State Of Kerala on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1136 of 2003()


1. N.ANGRAMUTHU, NO.5-99,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :12/06/2009

 O R D E R
                            THOMAS P.JOSEPH, J.
                  = = = = = = = = = = = = = = = = = = = = = = = =
                              CRL. R.P. NO.1136 of 2003
                  = = = = = = = = = = = = = = = = = = = = = = = = =
                      Dated this the 12th day of June,    2009

                                     O R D E R

————–

Heard counsel for petitioner and Public Prosecutor.

This revision is in challenge of order dated 3.4.2003 on C.M.P.

No.484 of 2003 in C.C. No.742 of 2000 of the court of learned Judicial

First Class Magistrate, Varkala. Petitioner filed the petition under

Section 239 of the Code of Criminal Procedure to discharge him

stating that in respect of the same allegation a case is pending against

him in the CBI court as C.C. No.1 of 2001. Learned magistrate

observed that question of double jeopardy did not arise on the facts of

the case. Learned counsel for petitioner submits that the revision may

be dismissed without prejudice to the right of the petitioner to take

appropriate contentions in the court below in the course of trial.

In the light of the submission made by the counsel I do not find

it necessary to go into the correctness of the contentions raised by the

petitioner in this proceeding.

Revision Petition is dismissed. I make it clear that it will be open

to the petitioner to raise his contentions in the trial court in the course

of trial if petitioner is entitled to such a course.

THOMAS P.JOSEPH, JUDGE.

vsv

THOMAS P.JOSEPH, J.

===================
  CRL. R.P. NO.1136 OF 2003
===================


        O R D E R




  12TH      JUNE, 2009