High Court Kerala High Court

Prasanna Sasidharan vs State Of Kerala on 25 May, 2010

Kerala High Court
Prasanna Sasidharan vs State Of Kerala on 25 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1682 of 2010()


1. PRASANNA SASIDHARAN,
                      ...  Petitioner
2. K.S.UNNIKRISHNAN,S/O.SOMAN PILLAI,

                        Vs



1. STATE OF KERALA,(SHO,PERUMBETTY POLICE
                       ...       Respondent

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/05/2010

 O R D E R
                      V.RAMKUMAR, J.
               -------------------------------------
               Crl.M.C. No. 1682 of 2010
               --------------------------------------
          Dated this the 25th day of May, 2010

                             ORDER

Petitioners, who are accused Nos.2 and 3 in Crime

No.146/2007 of Perumbetty Police Station for offences

punishable under clause 5 (a) of Kerala Rationing Order, 1996

read with Section 3 and 7 of the Essential Commodities Act

1955, now pending before the Judicial First Class Magistrate

Court, Thiruvalla as C.C.No.147/2010, seeks to quash the

proceedings.

2. Being a summons trial, the learned Magistrate will

be entitled to read out the particulars of the offence against

the petitioners, only if the prosecution records prima fascia

make out the alleged offence. The petitioners will be entitled

to plead before the Magistrate that there is no case for made

out for reading the particulars of the offences against the

petitioners under section 251 of Cr.P.C. It has been so held by

this court by Kamala Rajaram v. State of Kerala 2005 (3) KLT

617. Hence, without prejudice to the right of the petitioners

to plead before the Magistrate as above, this criminal M.C is

dismissed. Petitioners will be entitled to plead by filing a

Crl.M.C. No.1682 of 2010
: 2 :

petition filed through their counsel and the learned Magistrate

shall not insist on the personal appearance of the petitioners

during the hearing under Section 251 of Cr.P.C. This Criminal

M.C is disposed of as above.

V.RAMKUMAR, JUDGE

dmb

Crl.M.C. No.1682 of 2010
: 3 :