IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL REF No. 11 of 2007()
1. REPORT OF THE SESSIONS JUDGE,TRIVANDRUM
... Petitioner
Vs
1. .
... Respondent
For Petitioner :.
For Respondent :.
The Hon'ble MR. Justice R.BASANT
Dated :08/08/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.Ref.No.11 of 2007
-------------------------------------
Dated this the 8th day of August, 2007
ORDER
This Criminal reference is registered on the basis of a letter
received from the learned Sessions Judge, Thiruvananthapuram. The
learned Sessions Judge, Thiruvananthapuram has in the letter of
reference reported to the Court an inadvertent error committed by the
then Sessions Judge in having recalled a Sessions Case from one
additional court to another ignoring and overlooking the stipulation
that powers unde rSection 409(2) Cr.P.C cannot be invoked when the
trial has already commenced.
2. Sessions Case No.850 of 2000 was pending before
Additional Sessions Court (Adhoc-II)Thiruvananthapuram. PW1 was
examined and PW2 was examined in part. Exts.P1 & P1(a) had been
marked also. That is a prosecution for offences punishable, inter alia,
under Section 307 I.P.C. At that stage, it was realised that there were
74 accused persons and many witnesses had to be examined.
Identification of 74 accused persons in the court of the Additional
Sessions Court(Adhoc-II), Thiruvananthapuram was found to be
difficult and impossible. It was hence that the Judge concerned made
a request to the learned Sessions Judge. Finding the request to be
Crl.Ref.No.11 of 2007 2
absolutely reasonable, the learned Sessions Judge invoking the
powers under Section 409(1) Cr.P.C withdrew the case from the
Additional Sessions Court (Adhoc-II), Thiruvananthapuram and made
it over to the second Additional Sessions Judge, Thiruvananthapuram.
When the matter reached the second Additional Sessions Judge,the
said Judge found the order to be not in conformity with the provisions
of Section409(2) Cr.P.C. That was brought to the notice of the learned
Sessions Judge. That prompted the learned Sessions Judge to make
the reference in question.
3. The course adopted by the learned Sessions Judge initially
is certainly not correct. However, I am satisfied that the said
error/inadequacy can be cured and corrected by issuing an
appropriate direction under Section 407 Cr.P.C and/or 482 Cr.P.C
transferring the case and directing the learned Second Additional
Sessions Judge, Thiruvananthapuram to continue with the trial and
dispose of SC.No.850/2000 on merits and in accordance with law. This
Crl.Reference is answered accordingly. The second additional Sessions
Judge is directed to continue with the trial and dispose of the case
according to law.
(R.BASANT, JUDGE)
rtr/-
Crl.Ref.No.11 of 2007 3