High Court Kerala High Court

Ramachandran vs The Preventive Officer on 18 August, 2007

Kerala High Court
Ramachandran vs The Preventive Officer on 18 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25224 of 2007(C)


1. RAMACHANDRAN, S/O. GOPALAN, AGED 55,
                      ...  Petitioner

                        Vs



1. THE PREVENTIVE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.K.R.SUNIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :18/08/2007

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    W.P.C.No.25224 of 2007
                   ----------------------------------------
             Dated this the 18th day of August 2007


                         J U D G M E N T

The petitioner faces indictment in a prosecution under

Sections 8 and 55 of the Kerala Abkari Act. The prosecution

evidence has already been adduced. The petitioner has been

examined under Section 313 Cr.P.C on 7/8/2007 and on

8/8/2007, the petitioner filed a list of defence witnesses.

Accepting the prayer of the petitioner, summons was issued to

one of the witnesses. Altogether there were two witnesses to be

examined. On 16/8/2007, the accused was present. The

witnesses were also present; but unfortunately counsel for the

accused was not present when the case was called. According to

the petitioner, his counsel was engaged in another court and

that is why he could not be present. In as much as there was no

one to examine the defence witnesses and the accused could not

examine those witnesses, it is submitted that the defence

witnesses were sent back by the court and the matter was posted

for hearing to this day which has been adjourned from today to

20/8/2007 for hearing arguments.

W.P.C.No.25224/07 2

2. The short submission of the learned counsel for the

petitioner is that he may be granted an opportunity to examine

both these witnesses on 20/8/2007. It causes embarrassment to

the learned counsel and failure of justice as against the accused,

submits the learned counsel for the petitioner.

3. Having considered all the relevant circumstances, I

am satisfied that the prayer of the petitioner can be allowed.

There shall hence be a direction that the court below shall

permit the petitioner to examine both the defence witnesses who

shall be produced by the petitioner as agreed by his counsel on

20/8/2007. The court below shall thereafter dispose of the case,

in accordance with law.

Hand over copy of this order to the learned counsel for the

petitioner.




                                           (R.BASANT, JUDGE)
jsr

                      // True Copy//     PA to Judge

W.P.C.No.25224/07    3

W.P.C.No.25224/07    4

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007