Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suo Motu Proceedings vs State Of Kerala
2024 Latest Caselaw 16151 Ker

Citation : 2024 Latest Caselaw 16151 Ker
Judgement Date : 10 June, 2024

Kerala High Court

Suo Motu Proceedings vs State Of Kerala on 10 June, 2024

Author: P.Somarajan

Bench: P.Somarajan

               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                         CRL.RC NO. 396 OF 2018
AGAINST THE ORDER IN ST NO.8926 OF 2013 OF JUDICIAL MAGISTRATE OF
                         FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS         PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE         IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:


    1       STATE OF KERALA REPRESENTED BY THE SUB INSPECTOR OF
            POLICE,KOTTIYAM CR.1975/2013.
    2       JAGADEESAN
            S/O.RAJU, CHARUVILA PUTHENVEEDU,PANKONAM CHERRY,
            MUKHATHALA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024,    ALONG   WITH   Crl.RC.403/2018,    404/2018   AND   CONNECTED
CASES, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 2



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 403 OF 2018
AGAINST THE ORDER IN ST NO.9543 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            SAKTHIKULANGARA CR. 1428/2013.
    2       RAJESH
            S/O. MUTHAPPAN. NEERODI THURAI,35/17,
            KADIYAPATTANAM VILLAGE,KANYAKUMARI DISTRICT.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 3



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 404 OF 2018
AGAINST THE ORDER IN ST NO.9544 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            SAKTHIKULANGARA CR.1487/2013.
    2       SANTHOSH KUMAR
            S/O.SREEKUMAR,SHOBHA MANDIRAM,NEAR PERINEZHATHU JN.,
            KUREEPUZHA CHERI,SAKTHIKULANGARA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 4



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 405 OF 2018
AGAINST THE ORDER IN ST NO.8526 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,KOTTIYAM
            CR.1945/2013.
    2       BAIJU
            S/O,.VELAPPAN,VELLIMANAL PDINJATTATHIL,
            VRINDA NAGAR-51,ULIYAKOVIL CHERI,
            KOLLAM EAST VILLAGE.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 5



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 406 OF 2018
AGAINST THE ORDER IN ST NO.9480 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOLLAM EAST CR. 2046/2013.
    2       RAJESH
            S/O. BALASUBRAHMANYAN,CHAITHANYA
            VEEDU,MELEPPATTAMBI,KODALOOR CHERI,PATTAMBI VILLAGE,
            OTTAPALAM TALUK.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 6



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 409 OF 2018
AGAINST THE ORDER IN ST NO.9528 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            SAKTHIKULANGARA CR. 1448/2013.
    2       NISHAD
            S/O. ABDUL HAMEED, CHINNAMKULAM VAYALIL VEEDU, THAMPAN
            PLAVU,EDAVA MURI, EDAVA VILLAGE.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 7



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 412 OF 2018
    AGAINST THE ORDER DATED IN ST NO.9496 OF 2013 OF JUDICIAL
                MAGISTRATE OF FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS      PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE      IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            SAKTHIKULANGARA CR.1506/2013.

    2       JIJI THOMAS SO.THOMAS KAVULAND
            MADAMMATHOPPU, SAKTHIKULANGARA.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 8



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 414 OF 2018
AGAINST THE ORDER IN ST NO.9524 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            SAKTHIKULANGARA CR. 1482/2013.
    2       JOSEPH @ JOBIN,
            S/O. SEBASTIAN, VICTORIA BHAVAN, SAKTHIKULANGARA
            CHERI,SAKTHIKULANGARA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 9



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 415 OF 2018
AGAINST THE ORDER IN ST NO.9461 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOLLAM EAST CR. 2091/2013.
    2       SREEJITH
            S/O. GOPAKUMAR, MOHAN BHAVAN, EASTERN SIDE OF KADAVOOR
            TEMPLE, KADAVOOR CHERI, THRIKADAVOOR VILLAGE.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 10



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 416 OF 2018
AGAINST THE ORDER IN ST NO.9482 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOLLAM EAST CR. 2191/2013.
    2       PAVITHRAN
            S/O. BHADRAN, PAVITHRA BHAVAN, LEKSHAM VEEDU
            COLONY,ELLUKUZHI, ALUMMOODU, KOTTAMKARA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 11



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 423 OF 2018
AGAINST THE ORDER IN ST NO.10213 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,KOLLAM EAST
            CR.2318/2013.
    2       PRAKASAN, S/O.GOPALN, ANANDABHAVAN
            NEAR MADALNADA, CHATHINAMKULAM, MANGAD VILLAGE FROM
            THADAVILA HOUSE, NEAR PANDARAKUKLAM,PEROOR CHERI,
            PEROOR VILLAGE.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 12



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 431 OF 2018
AGAINST THE ORDER IN ST NO.9065 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            SAKTHIKULANGARA CR. 1407/2013.
    2       KICHU,
            S/O. SURENDRAN, S.K SADANAM, NEAR AMBALATHUMKALA
            JN.,KALLAMBALAM CHERI, KULATHUMMAL VILLAGE, KATTAKADA.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 13



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 432 OF 2018
AGAINST THE ORDER IN ST NO.9066 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            SAKTHIKULANGARA CR.1335/2013.
    2       PUSHPARAJAN @ BABU,
            S/O PANKRASAN,VIMALALAYAM,KUREEPUZHA CHERI,
            THRIKKADAVOOR VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 14



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 437 OF 2018
AGAINST THE ORDER IN ST NO.9110 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:


    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            SAKTHIKULANGARA CR.1415/2013.
    2       SAJAYA KUMAR,
            S/O VIJAYAN, POOVARATHU HOUSE,NEAR TV CENTRE,
            KAKKANADU VILLAGE,PAICHIRA,
            ERNAKULAM DISTRICT.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 15



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 439 OF 2018
AGAINST THE ORDER IN ST NO.10379 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:


    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOTTIYAM CR. 2578/2013.
    2       RASHEED,
            S/O.PODIKUNJU, CHARUVILA PUTHENVEEDU,CHERIKONAM
            CHERI,THRIKOVILVATTOM VILLAGE.
    3       SHEFI, S/O SHAREEF, KALLUVILA VEEDU, CHERIKONAM CHERI,
            THRIKOVILVATTOM VILLAGE

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 16



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 441 OF 2018
AGAINST THE ORDER IN ST NO.10380 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOTTIYAM CR. 2572/2013.
    2       SATHEESH
            S/O. THANKAPPAN, PUTHUPARAMBIL HOUSE,VADAKKUMKARA EAST
            CHERI, MAYYANADU VILLAGE.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 17



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 442 OF 2018
AGAINST THE ORDER IN ST NO.10411 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOLLAM EAST CR. 2311/2013.
    2       SUGUNAN
            S/O. KARUNAKARAN, SREE PARVATHI VEEDU,
            ANJALI NAGAR-83,TAGORE ROAD, PALLITHOTTAM CHERI,
            KOLLAM WEST VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 18



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 445 OF 2018
AGAINST THE ORDER IN ST NO.10386 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:


    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOTTIYAM CR. 2564/2013.
    2       SHIJU
            S/O. SIVANANDAN, SHAJI BHAVAN, KARIMPALLOOR
            CHERI,PARIPPALLY VILLAGE.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 19



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 446 OF 2018
AGAINST THE ORDER IN ST NO.10388 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOTTIYAM CR. 2553/2013.
    2       SHAFEEK
            S/O. NOUSHAD, KAKKANTAZHIKATHU VEEDU,BAPPUJI NAGAR-
            128,VAALATHUMKAL CHERI, ERAVIPURAM VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 20



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 448 OF 2018
AGAINST THE ORDER IN ST NO.10375 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOTTIYAM CR. 2532/2013.
    2       ANU V. NAIR
            S/O. VASUDEVAN NAIR,ANU BHAVAN, THEKKEMUKKU,VELINALLOR
            CHERI, VELINALLOOR VILLAGE.
    3       RENJITH
            S/O. RAJENDRAN PILLAI, G.R BHAVAN, VELINALLOOR
            CHERI,VELINALLOOR VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 21



              IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
               THE HONOURABLE MR. JUSTICE P.SOMARAJAN
      MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 449 OF 2018
AGAINST THE ORDER IN ST NO.10920 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

          SUO MOTU PROCEEDINGS AS         PER   THE RESOLUTION OF THE
          ADMINISTRATIVE COMMITTEE         IN   ITS MEETING HELD ON
          18.09.17.


RESPONDENTS:
     1     STATE OF KERALA
           REPRESENTED BY THE SUB INSPECTOR OF POLICE,
           KOTTIYAM CR. 2477/2013.
     2     RAJESH
           S/O. SIVANANDAN, RAJESH BHAVAN, NEAR MAVANAKKONAM
           TEMPLE,MEVANAKKONAM CHERI, KALLUVATHUKKAL VILLAGE.

          BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 22



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 450 OF 2018
AGAINST THE ORDER IN ST NO.10924 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOTTIYAM CR. 2536/2013.
    2       ANI
            S/O. OMANAKUTTAN, BINU MANDIRAM, NEAR CASHEW
            FACTORY,SITHARA JUNCTION, MAILAKKAD CHERI,
            THAZHUTHALA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 23



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 451 OF 2018
AGAINST THE ORDER IN ST NO.10918 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,KOTTIYAM
            CR.2450/2013.
    2       ANIL KUMAR,
            S/O SUKUMARAN NAIR,PALOOR PUTHAN VEEDU,PASUVANNA
            DESOM,ARYAMGOD VILLAGE,NEYYATTINKARA
            TALUK,THIRUVANANTHAPURAM.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 24



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 452 OF 2018
AGAINST THE ORDER IN ST NO.10911 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,KOTTIYAM
            CR.2675/2013.
    2       MUJEEB,
            S/O RASHEED,EDATHODIYIL HOUSE,THARAVAATU
            MUKKU,KAAVUVILA,THAZHTHALA CHERI,THAZHUTHALA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 25



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 454 OF 2018
AGAINST THE ORDER IN ST NO.1086 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA REPRESENTED BY THE SUB INSPECTOR OF
            POLICE,KOTTIYAM CR.2720/2013.
    2       SABU, S/O MAJEED, VENMANICHIRAYIL VEEDU, THAZHUTHALA
            CHERI, ADICHANALLUR VILLAGE.
    3       SANOFAR, S/O SALIM,RAYIVILA HOUSE,NEAR SIVAN
            NADA,THAZHUTHALA CHERI,ADICHANALLUR VILLAGE.
    4       SHAJAHAN, S/O AMEER,CHIRAYIL HOUSE,ADICHANALLUR
            CHERI,ADICHANALLUR VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 26



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 455 OF 2018
AGAINST THE ORDER IN ST NO.10866 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,KOTTIYAM
            CR.2723/2013.
    2       SHIHAB,
            S/O MUSTHAFA,THUNDIL HOUSE,NEAR HAMSA UPS,MUTTAKKAVU
            CHERI,NEDUMBANA VILLAGE.
            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 27



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 456 OF 2018
AGAINST THE ORDER IN ST NO.10856 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,KOTTIYAM
            CR.2742/2013.
    2       SHAIJU
            S/O SOMARAJAN,S.B.NIVAS,SOUTHERN SIDE OF BHOOTHANATHA
            TEMPLE,CHATHANNUR,THAZHAM THEKKU CHERI,MEENADU VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 28



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 457 OF 2018
AGAINST THE ORDER IN ST NO.10853 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,KOTTIYAM
            CR.2739/2013.
    2       ARUN, S/O AMBILIMON,KUNNADI KIZHAKETHIL,
            ARA 45,AMRUTHKULAM,UDAYAMAARTHANDAPURAM CHERI,
            MUNDAKKAL VILLAGE.
            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR

     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 29



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 458 OF 2018
AGAINST THE ORDER IN ST NO.10851 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,KOTTIYAM
            CR.2793/2013.
    2       RATHEESH,
            S/O BABURAJAN,KURUNILASSERIYIL,NEAR PALKULANGARA
            TEMPLE,KILIKOLLUR VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 30



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 459 OF 2018
AGAINST THE ORDER IN ST NO.10849 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,KOTTIYAM
            CR.2795/2013.
    2       ABDUL KHADER,
            S/O ABDUL LATHEEF,THENGUVILA PUTHANVEEDU,CHANDANA
            THOPPU,KOTTAMKARA VILLAGE.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 31



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 461 OF 2018
AGAINST THE ORDER IN ST NO.10362 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOTTIYAM CR. 2347/2013.
    2       ALIMON,
            S/O. SHEIK PAREETH, KOYIPURATH VEEDU,ERAVIPURAM CHERI,
            MUNDAKKAL VILLAGE.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 32



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 462 OF 2018
AGAINST THE ORDER IN ST NO.10359 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOTTIYAM CR. 2148/2013.
    2       BALASUBRAMANIAN,
            S/O. SENTHIL, HOUSE NO. 25233,MANAYAR
            PUTHUVAZHIYIL,PUTHUVALIL, NAMAKKAL DISTRICT,
            TAMILNADU STATE.
            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 33



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 463 OF 2018
AGAINST THE ORDER IN ST NO.10309 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            ERAVIPURAM CR. 1918/2013.
    2       BINU, S/O. JOSEPH, PANDARATH PURAYIDAM VEEDU,
            THEKKUMBHAGAM CHERI, ERAVIPURAM VILLAGE.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR

     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 34



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 464 OF 2018
AGAINST THE ORDER IN ST NO.10252 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOLLAM EAST CR. 2419/2013.
    2       SUNIL
            S/O. RASHEED, PUTHAN VEETTIL, MANTHOPPU,THANGASSERI
            CHERI, KOLLAM WEST VILLAGE.
            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 35



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 465 OF 2018
AGAINST THE ORDER IN ST NO.7657 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,KOTTIYAM
            CR.1785/2013.
    2       SREENIVASAN PILLAI,
            S/O. ARAVINDAKSHAN PILLAI, SS MANDIRAM, NEAR
            VAAYANASHAAL, PULIYILA CHERRY, NEDUMPANA VILLAGE.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 36



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 467 OF 2018
AGAINST THE ORDER IN ST NO.7655 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOTTIYAM CR. 1781/2013.
    2       SAJU, S/O. SIMBORIYAM, KALLUVILA VEEDU, NEAR
            MURUKKUMKAVU TEMPLE,THAZHUTHALA CHERRY, THAZHUTHALA
            VILLAGE.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 37



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 468 OF 2018
AGAINST THE ORDER IN ST NO.10369 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA REPRESENTED BY THE SUB INSPECTOR OF
            POLICE,KOTTIYAM CR. 2484/2013.
    2       AJITH,
            S/O. MURUKAN, RESIDING AT MUTTAKKAV, KANNANALLOOR FROM
            DOOR NO. 16/07,KANNANALLUR MUTTAKAVU,KALIMEKKAD,
            KALIEEKKAVILA, KALKULAM VILLAGE, KANYAKUMARI.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 38



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 469 OF 2018
AGAINST THE ORDER IN ST NO.10365 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOTTIYAM CR. 2415/2013.
    2       NOUFAL,
            S/O. SHAHUL HAMEED, NAJEEM MANZIL, CHERIKONAM
            CHERI,THRIKKOVILVATTOM VILLAGE.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 39



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 470 OF 2018
AGAINST THE ORDER IN ST NO.10363 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,KOTTIYAM CR.
            2400/2013.
    2       MAHESH
            S/O. KUTTAPPAN, THADATHIL VEEDU, MEENADU CHERI,
            CHIRAKKARA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 40



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 471 OF 2018
AGAINST THE ORDER IN ST NO.10360 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE, KOTTIYAM
            CR. 2230/2013.
    2       ABDUL KALAM,
            S/O. IBRAHIM KUTTY, ANAS MANZIL, MEKKONAM CHERI,
            KOTTANTHARA VILLAGE.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 41



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 472 OF 2018
AGAINST THE ORDER IN ST NO.10351 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:


    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            ERAVIPURAM CR. 2039/2013.
    2       NAUSHAD,
            S/O. SAINUDDEEN, 144-BASITH MANZIL, SREEVILASAM
            NAGAR,VADAKEVILA CHERI, VADAKEVILA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                  42



                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT
                 THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                         CRL.RC NO. 473 OF 2018
AGAINST   THE   ORDER/JUDGMENT   DATED   IN   ST    NO.10347   OF   2013   OF
JUDICIAL MAGISTRATE OF FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS        PER     THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE        IN     ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            ERAVIPURAM CR. 2034/2013.
    2       MURALIDHARAN
            S/O. MADHAVAN, PUTHANPURA VEETTIL, NEAR NEDIYANGA
            SERVICE CO-OPERATIVE BANK, SREEKANDAPURAM
            VILLAGE,KANNUR.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 43



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 476 OF 2018
AGAINST THE ORDER IN ST NO.10944 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOTTIYAM CR. 2700/2013
    2       SUMESH LAL,
            S/O. KUTTY, CHIRAKKARA VEEDU,THAZHUTHALA CHERI,
            ADICHANALLOOR VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 44



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 481 OF 2018
AGAINST THE ORDER IN ST NO.10951 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOTTIYAM CR.2752/2013.
    2       GANESH KUMAR,
            S/O.MURALI,GANESH BHAVAN,LEKSHMANA NAGAR-175,BEHIND A-1
            BAKERY,ASRAMAM,KOLLAM EAST VILLAGE.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 45



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 482 OF 2018
AGAINST THE ORDER IN ST NO.10822 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            SAKTHIKULANGARA CR.1707/2013.
    2       SREEKUMAR
            S/O.SIVANANDAN,JAWAN NAGAR-118,KANIMEL
            CHERI,SAKTHIKULANGARA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 46



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 484 OF 2018
AGAINST THE ORDER IN ST NO.10931 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOTTIYAM CR.2622/2013.
    2       RAHOOB,
            S/O.ABDUL VAHID,SUDHEER MANZIL,
            NEAR HAMSA U.P.S.MATTAYKAVU CHERI,NEDUMPANA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 47



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 486 OF 2018
AGAINST THE ORDER IN ST NO.3568 OF 2014 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOTTIYAM CR.709/2014.
    2       NAZEER,
            S/O.ABDUL RAHMAN,KOTTAUMPURAM PALLI,PADINJATTATHIL
            VEEDU,THAZHUTHALA CHERI,ADICHANALLOOR VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 48



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 487 OF 2018
AGAINST THE ORDER IN ST NO.11201 OF 2013 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            ERAVIPURAM CR.1553/2013
    2       PRADEEP,
            S/O.GOPALAN,ANATHAZHAM VEEDU,GANDHI NAGAR-
            36,VALATHUNGAL CHERI,ERAVIPURAM VILLAGE.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR
     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 49



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 490 OF 2018
AGAINST THE ORDER IN ST NO.4069 OF 2014 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KOTTIYAM CR. 887/2014.
    2       PRADEEP,
            S/O. GOPALAKRISHNAN PILLAI,PEEDIKA VEEDU, NEAR PLAVILA
            MARKET AND APPOOPPAN KAVU,MEENADU EAST KARA CHERI,
            MEENADU VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                 50



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
        MONDAY, THE 10TH DAY OF JUNE 2024 / 20TH JYAISHTA, 1946
                        CRL.RC NO. 497 OF 2018
AGAINST THE ORDER IN ST NO.3981 OF 2014 OF JUDICIAL MAGISTRATE OF
                        FIRST CLASS -II, KOLLAM
PETITIONER:

            SUO MOTU PROCEEDINGS AS       PER   THE RESOLUTION OF THE
            ADMINISTRATIVE COMMITTEE       IN   ITS MEETING HELD ON
            18.09.17.


RESPONDENTS:

    1       STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            SAKTHIKULANGARA CR. 664/2014
    2       ANTONY,
            S/O. JOHN, PADINJATTATHIL
            VEETTIL,CHEKKITTATHIOPIL ,SAKTHIKULANGARA
            MURI,SAKTHIKULANGARA VILLAGE.

            BY ADV.C.N.PRABHAKARAN, SR. PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
10.06.2024, ALONG WITH Crl.RC.396/2018 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.RC No.396 of 2018
& Connected Cases                   51

                                   ORDER

[Crl.RC Nos.396/2018, 403/2018, 404/2018, 405/2018, 406/2018, 409/2018, 412/2018, 414/2018, 415/2018, 416/2018, 423/2018, 431/2018, 432/2018, 437/2018, 439/2018, 441/2018, 442/2018, 445/2018, 446/2018, 448/2018, 449/2018, 450/2018, 451/2018, 452/2018, 454/2018, 455/2018, 456/2018, 457/2018, 458/2018, 459/2018, 461/2018, 462/2018, 463/2018, 464/2018, 465/2018, 467/2018, 468/2018, 469/2018, 470/2018, 471/2018, 472/2018, 473/2018, 476/2018, 481/2018, 482/2018, 484/2018, 486/2018, 487/2018, 490/2018, 497/2018]

Suo motu proceedings were initiated against the

order of acquittal on the ground that the

jurisdiction under Section 258 Cr.P.C. was exercised

without any sufficient ground and without the

compliance of requirement as mandated.

2. Section 258 Cr.P.C. is extracted below for

reference:

"258. Power to stop proceedings in certain cases.--In any summons-case instituted otherwise than upon complaint, a Magistrate of the first class or, with the previous sanction of the Chief Judicial Magistrate, any other Judicial Magistrate, may, for reasons to be recorded by him, stop the proceedings at any stage without pronouncing any judgment and where such stoppage of proceedings is made after the evidence of the principal witnesses has been recorded, pronounce a judgment of acquittal, and in any other case, release the accused, and such release shall have the effect of discharge."

3. In a summons case, it is permissible for the

Magistrate, for the reason to be recorded, to stop

further proceedings at any stage without pronouncing

any judgment and to release the accused which will

have the effect of a discharge or in the case of

recording of statement of principal witness to

pronounce a judgment of acquittal, if it is found

that the accused could not be procured within a

reasonable time or cost of procuring the accused

would exceed the maximum fine amount that can be

imposed for the offence alleged against.

4. A Division Bench of this Court had the

occasion to consider the application of Section 258

Cr.P.C. in a summons case in Suo motu v. State of

Kerala and Another (2023 KHC OnLine 821). The relevant

portion of the judgment is extracted below for

reference:

"ii. In the case of those summons-cases instituted otherwise than upon a complaint, which do not qualify as petty offences, where the prosecution files a report stating unambiguously that despite its best efforts at locating the accused, it has not been successful in securing the presence of the accused before the Magistrate, the Magistrate concerned shall scrutinise the report submitted by the prosecution to

satisfy himself/herself of the fact that reasonably sufficient steps have been taken by the prosecution to ensure the presence of the accused and that the costs of ensuring the appearance of such accused far exceed the maximum fine that is prescribed under the Statute for the offence concerned. In the event of the Magistrate being satisfied of both of the aspects mentioned above, then it would be permissible for the Magistrate to record an order of stoppage of proceedings in accordance with Section 258 of the Cr.P.C."

5. Being the legal position settled as above, it

is within the jurisdiction of the trial

court/concerned Magistrate to exercise the power

under Section 258 Cr.P.C. on its satisfaction that

the presence of the accused could not be procured in

spite of attempt or that the cost of

ensuring/procuring the accused would exceed the

maximum fine that may be imposed for the offence.

These cases would squarely fall under the purview

of Section 258 Cr.P.C.. Hence, stoppage of

proceedings by the learned Magistrate deserves no

interference. The revisions fail and are closed.

Sd/-

P.SOMARAJAN JUDGE msp

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter