Supreme Court of India

Rajendran Kumar And Ors. vs State Of T.N. on 11 December, 1998

Supreme Court of India
Rajendran Kumar And Ors. vs State Of T.N. on 11 December, 1998
Equivalent citations: JT 1998 (9) SC 280, (2000) 10 SCC 545
Bench: K Venkataswami, M J Rao


ORDER

1. This Court disposed of Criminal Appeal No. 972 of 1998 by order dated 21-9-1998 allowing the appeal and remanding the case for fresh disposal in accordance with law. The petitioner in the present petition prays that on remand the appeal has to be heard by a Bench different from the one which disposed of the criminal appeal in the High Court on the earlier occasion. We do not accept all the reasons given in support of the petition. Independent of that, we are of the view, on the facts of this case, it would be appropriate that Criminal Appeal No. 445 of 1988 on the file of the High Court of Judicature at Madras is heard and disposed of by a Bench other than the one which disposed of the same appeal before remand. We order accordingly. We further request the High Court to dispose of the appeal as expeditiously as possible, preferably within three months from the date of receipt of this order. The liberty given in the order of this Court dated 21-9-1998 to the appellants at the end, shall remain.

2. The petition is accordingly disposed of.