IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2827 of 2009()
1. SALIN C.NARAYANAN,CHORIYAM MAKKAL VEEDU,
... Petitioner
2. SUNIL KUMAR,CHORIYAM MAKKAL VEEDU,
3. GOPIDAS,S/O.PARAMESWARAN,PULINTHANANTH
4. MOHANKUMAR,S/O.CHELLAPPAN PILLAI,
5. KUTTYKRISHNAN,S/O.VELAYUDHAN NAIR,
6. SASIDHARAN NAIR,S/O.KRISHNAN NAIR,
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
For Petitioner :SRI.R.BINDU (SASTHAMANGALAM)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :20/10/2009
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.2827 of 2009
--------------------------
ORDER
Petitioners are the accused in S.C.No.56/2009
on the file of Additional Sessions Court, Kottayam.
This petition is filed under Section 482 of Code of
Criminal Procedure for a direction to the
Additional Sessions Judge, Kottayam to conduct
trial of the sessions case along with C.M.P.Nos.
2381/2007 and 2382/2007 pending on the file of
Judicial First Class Magistrate’s Court-II,
Kanjirappally after its committal.
2. Learned counsel appearing for the petitioners
and learned Public Prosecutor were heard.
3. When C.M.P.Nos.2381/2007 and 2382/2007 are
pending before Judicial First Class Magistrate’s
Court-II, Kanjirappally and an order of committal
is yet to be passed, there cannot be a direction to
the Additional Sessions Judge to conduct trial of
S.C.No.56/2009 along with the other cases. Learned
CRMC 2827/09 2
counsel appearing for the petitioner then submitted
that there may be a direction to the Judicial First
Class Magistrate-II, Kanjirappally to dispose of
C.M.P.Nos.2381/2007 and 2382/2007 expeditiously.
Petition is disposed directing Judicial First
Class Magistrate-II, Kanjirappally to pass
appropriate final orders in C.M.P.Nos.2381/2007 and
2382/2009 as expeditiously as possible.
20th October, 2009 (M.Sasidharan Nambiar, Judge)
tkv