IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1086 of 2005()
1. V.J. MARY, VALLOMTHYIL VEEDU,
... Petitioner
Vs
1. K. RAVEENDRAN NAIR, RATHEESH BHAVAN,
... Respondent
2. STATE OF KERALA REP. BY PUBLIC
For Petitioner :SRI.SHAIJAN C.GEORGE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :28/03/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 1086 of 2005
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of March, 2007
O R D E R
The petitioner faces indictment in a prosecution under Section
138 of the N.I. Act. The case was posted for defence evidence.
Witnesses were present, but the counsel could not reach the court.
The witnesses could not be examined. The learned Magistrate has
now posted the case for judgment. The petitioner has come to this
Court with a prayer that the petitioner may be permitted to examine
the defence witnesses.
2. No serious objection is raised by the learned counsel for the
respondent/complainant. The counsel submits that the prayer may be
allowed on appropriate conditions, as the respondent/complainant has
been unnecessarily dragged to this Court and there has been
unjustified protraction of the proceedings, all because the petitioner
did not get ready for examination of the defence witnesses. I am, in
these circumstances, satisfied that the petitioner can be granted an
opportunity to examine the defence witnesses, subject to the
Crl.M.C.No. 1086 of 2005
2
condition that the petitioner must pay cost of Rs.500/- to the
respondent/complainant.
3. This Crl.M.C. is hence allowed to the above extent.
(R. BASANT)
Judge
tm