High Court Kerala High Court

P.Madhavan Nair vs State Of Kerala on 29 April, 2008

Kerala High Court
P.Madhavan Nair vs State Of Kerala on 29 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(Crl.).No. 29 of 2008()


1. P.MADHAVAN NAIR, AGED 62 YEARS,
                      ...  Petitioner

                        Vs



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

2. KIZHAKKEVEETTIL PREMA, AGED 34 YEARS,

3. AMACHANDRAN, AGED 35 YEARS,

4. PUBLIC PROSECUTOR, HIGH COURT OF KERALA,

                For Petitioner  :SRI.R.PARTHASARATHY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/04/2008

 O R D E R
                          R. BASANT, J.

           ````````````````````````````````````````````````````
                   Tr.P.(Crl) No. 29 OF 2008
           ````````````````````````````````````````````````````
             Dated this the 29th day of April, 2008

                             O R D E R

Application for transfer. Petitioner faces indictment

in a prosecution for the offences punishable under section

377 read with 511 IPC. The trial has already commenced.

Some witnesses were examined.

2. At that stage, the petitioner went before the

Sessions court to complain that he may not get justice at the

hands of the presiding officer. The said application for

transfer was dismissed by the learned Sessions Judge by a

detailed order, a copy of which is produced as Annexure-A2.

3. His application for transfer having been dismissed

by the learned Sessions Judge, the petitioner has come

before this Court now with a prayer that there may be a

direction for transfer.

4. What is the ground for transfer? It is contended

TPCR.29/08
: 2 :

that the matter has been settled between the parties but the

learned Magistrate is refusing to accept such settlement.

The learned Magistrate is insisting that the witnesses must

conform to their statements given in the case diary. It is in

these circumstances that the petitioner reiterates the prayer

for transfer of the case.

5. I have gone through the order passed by the

learned Sessions Judge. I find the learned Sessions Judge

has considered all the aspects of the matter. The

apprehension of the petitioner, who admittedly was not

present on the date of examination of the witnesses, that the

witnesses were intimidated by the Magistrate to compel them

to conform to their case diary statements was found by the

learned Sessions Judge to be without any basis or merit.

6. I totally concur with the conclusion of the learned

Sessions Judge. There is absolutely no merit to sail to a

conclusion that the apprehension of the petitioner that he may

not get justice at the hands of the learned Magistrate who is

TPCR.29/08
: 3 :

now trying the case has any substance. I am satisfied, in

these circumstances, that this petition deserves to be

dismissed. The learned Magistrate evidently was not

prepared to accept the composition of a non-compoundable

offence and that appears to be prompting the petitioner to

make these applications for transfer.

7. This petition is accordingly dismissed.

(R.BASANT, JUDGE)
aks