IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.REF.No. 4 of 2010()
1. SUO MOTU
... Petitioner
Vs
1. SUBIL
... Respondent
For Petitioner :SUO MOTU
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.Ref. No.4 of 2010
--------------------------------------
Dated this the 8th day of June, 2010
ORDER
On a perusal of the report dated 30.1.2010 of the
Sessions Judge, Thalassery, it is seen that the order dated
23.10.2007 passed by the J.F.C.M Court, Taliparamba
committing the case C.P.No.88/2007 to the Sessions Court as
against A2 and A3 was wrong and it was actually A1 and A3
(Sunil and Sajeevan) who were present before the Magistrate
and A2 (Rajesh) was a person who was absconding. The
committal order is accordingly set aside and C.P.No.88/2007
is remitted to the J.F.C.M Court, Taliparamba to pass fresh
orders of committal in accordance with law. This Criminal
Reference is answered accordingly.
V.RAMKUMAR, JUDGE
dmb