IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1378 of 2010()
1. PRADEEP K.V., S/O.VELAYUDHAN,
... Petitioner
2. GIREESH, S/O.MOHANAN,
3. VIJAYAKUMAR C.B., S/O.BALARAMAN,
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C.No.1378 of 2010
--------------------------------------
Dated this the 18th day of June, 2010
ORDER
Petitioners who are the accused in C.C.No.751/2006 on the file of the J.F.C.M,
Kunnamkulam for an offence punishable under
Section 7(1)(a) of Essential Commodities Act, 1955
and Rule 3(3) of Liquefied Petroleum Gas (Regulation
of Supply and Distribution)Order, 1993 seek to quash
the entire proceedings before the court below.
2. The trial of the case already begun with the
framing of the charge and the only course of action
now available to the petitioners is to face the trial.
This Court sitting in the rarefied jurisdiction under
Section 482 of Code of Criminal Procedure will be
loath to quash the final report and all further
proceedings at this stage of the case. If a question of
identity doesn’t arise for consideration during the
trial of the case, the petitioners may file an
Crl.M.C.No.1378/2010
: 2 :
application for personal exemption during trial by
incorporating the necessary averments. In case, such
an application is filed by the petitioners, the learned
Magistrate shall not insist on the personal
appearance of the petitioners unless the same is
absolutely necessary.
V.RAMKUMAR, JUDGE
skj