IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1695 of 2008()
1. SINDHU LOHITHADAS
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. C.K.MANOJ KUMAR,S/O. C.I. KUMAR
For Petitioner :SRI.T.RAJESH
For Respondent :SRI.C.K.VIDYASAGAR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/05/2008
O R D E R
V.RAMKUMAR, J.
======================================
CRL.M.C. NO.1695 OF 2008
======================================
Dated this the 29th day of May 2008
ORDER
In this petition filed under Section 482 Cr.P.C., the
petitioner seeks a stay of the trial of S.T.650/2006 on the file of
JFCM II, Idukki on the ground that the fate of this case will
depend upon the fate of the petitions filed by the petitioner in the
connected cases. In S.T.649/2006 she had prayed for the
forwarding of Ext.P11 agreement for expert opinion on the
ground that the same is a fabricated document. The application
filed by her under Section 45 of the Evidence Act in S.T.649/2006
was dismissed by the Magistrate on 26.6.2007. That order has
become final since the only remedy which she sought for against
that order was an application filed as Crl.M.P.153/2007 for
reviewing the said order. That petition was rightly dismissed by
the Magistrate and the Crl.Revision Petition filed therefrom as
Crl.R.P.3810/2007 has been dismissed by this court as per a
separate order passed today. Hence there is no justification for
staying the trial in S.T.650/2006 or any of the other connected
CRL.M.C.1695/2008 2
cases on the file of the JFCM II, Idukki. The Magistrate shall
proceed to complete the trial in all the cases without any further
delay.
V.RAMKUMAR, JUDGE
css/