High Court Kerala High Court

Prasannan vs State Of Kerala on 11 March, 2009

Kerala High Court
Prasannan vs State Of Kerala on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 865 of 2009()


1. PRASANNAN, VADAKKETHALAKKAL VEEDU,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.SUDHEESHKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/03/2009

 O R D E R
                     V. RAMKUMAR, J.
           =========================
                   Crl. R.P. No. 865 of 2009
           =========================
            Dated this the 11th day of March, 2009.

                           O R D E R

The petitioner who is the 1st accused in Crime No. 571 of

2005 of Mavelikkara Police Station registered for offences

punishable under Sections 113, 120 B, 143, 147, 148, 149,

450, 427 and 307 r/w Section 149 IPC, challenges Annexure 1

order dated 15.10.2008 passed by the Assistant Sessions

Judge, Mavelikkara dismissing his application for discharge on

the ground that the involvement of the petitioner in the

criminal conspiracy punishable under Section 120 B IPC is

clearly made out.

2. It is too early to accept the petitioner’s contention

that the offence punishable under Section 307 IPC is not prima

facie made out and if so, the remaining offences are not

exclusively triable by the court of Session. The very fact that

the petitioner’s application for discharge has been dismissed

indicates that the learned trial Judge has found a prima facie

case for framing the charge against the accused including the

revision petitioner herein. The only remedy of the petitioner is

to stand trial and try to get an acquittal. I do not make any

Crl.R.P. No. 865/2009 : 2 :

observation on the merits of the case as the same will

adversely affect one party or the other. Hence, without

pronouncing any opinion on the merits of the case, this

revision is dismissed.

Dated this the 11th day of March, 2009.

V. RAMKUMAR, JUDGE.

rv

Crl.R.P. No. 865/2009 : 3 :