High Court Kerala High Court

V.V.Joseph vs State Of Kerala Represented By on 6 August, 2009

Kerala High Court
V.V.Joseph vs State Of Kerala Represented By on 6 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2113 of 2009()


1. V.V.JOSEPH, S/O.VERKEY, AGED 70 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.BINU PAUL (NETTOOR)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :06/08/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO. 2113 OF 2009
              ------------------------------------------

               Dated       6th    August        2009


                           O R D E R

Petitioner is fifth accused in C.C.47/2002

on the file of Special Judge, Vigilance, Kozhikode.

Petitioner is facing trial along with ten others for

the offences under Section 13(1)(d) read with Section

13(2) of Prevention of Corruption Act and Sections

409, 167, 120 B of Indian Penal Code. This petition

is filed under Section 482 of Code of Criminal

Procedure to quash the proceedings as against

petitioner contending that the vigilance case is

based on a wrong assumption that 74 acres of land in

R.S.1130 of Thondarnadu village was a vested forest

as Annexure-A4 establishes the exact legal position

and that question could be determined only after

survey and in Crl.M.C.6636/2002 this court has

quashed the case pending before C.C.124/2001

registered for the offence under Section 27(1)(c)(iii)

of Kerala Forest Act and in such circumstances,

continuation of the proceedings is only an abuse of

CRMC 2113/09
2

process of court.

2. Learned counsel appearing for petitioner

and learned Public Prosecutor were heard.

3. Learned Public Prosecutor submitted

that evidence of the prosecution has already been

completed and case now stands for questioning the

accused under Section 313 of Code of Criminal

Procedure. This fact is admitted by the learned

counsel appearing for petitioner also. In such

circumstances, it is not for this court to exercise the

extra ordinary inherent powers under Section 482 of

Code of Criminal Procedure at this stage. Petitioner

is entitled to raise all the contentions raised herein,

before the Special Judge, Vigilance, Kozhikode.

Petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.