High Court Kerala High Court

Ramesh J vs State Of Kerala Represented By on 11 March, 2010

Kerala High Court
Ramesh J vs State Of Kerala Represented By on 11 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(Crl.).No. 17 of 2010()


1. RAMESH J, S/O.JYOTHI, AGED 33 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.C.D.JOHNY

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :11/03/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ------------------------------------------
           T.P.(CRL.)NO.17 OF 2010
           ------------------------------------------
            Dated 11th           March 2010


                         O R D E R

Petitioner is the accused in

S.C.31/2008 on the file of Special court

for N.D.P.S Act, Vatakara. Petition is

filed for transfer of the case contending

that one of the witnesses examined by the

prosecution does not know Malayalam and

evidence was recorded in Kannada and

learned Sessions Judge has appointed an

Excise Official as translator. The other

ground is that learned Sessions Judge did

not allow the petitioner to cross examine

another prosecution witness, on a

particular aspect.

2. Learned counsel appearing for

the petitioner was heard.

Tr.P.(Crl.) 17/10
2

3. I am not satisfied with the

ground alleged by the petitioner for

transfer. A Sessions case cannot be

transferred on such grounds.

Petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.