Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suo Motu Proceedings vs State Of Kerala
2024 Latest Caselaw 16585 Ker

Citation : 2024 Latest Caselaw 16585 Ker
Judgement Date : 12 June, 2024

Kerala High Court

Suo Motu Proceedings vs State Of Kerala on 12 June, 2024

Author: P.Somarajan

Bench: P.Somarajan

               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
                THE HONOURABLE MR. JUSTICE P.SOMARAJAN
    WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                         CRL.RC NO. 611 OF 2018
AGAINST THE ORDER IN ST NO.3804 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,
          KOLLAM EAST,
          CR.733/2014.

    2     VIJAYAN @ SOLAR
          S/O.MADHAVAN PILLAI, VEENA NIVAS,
          NEAR PAPANASAM GAS GODOWN,
          MUNDAKKAL EAST WARD, MUNDAKKAL VILLAGE.

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


     THIS CRIMINAL REVISION CASE HAVING COME UP FOR HEARING ON
12.06.2024,    ALONG   WITH   Crl.RC.612/2018,    613/2018   AND   CONNECTED
CASES, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     2



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 612 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.3645      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.26/2014.

    2       NOUSHAD
            S/O.ABDUL MUHAMMED, DIPPO PURAYIDAM,
            SNEHATHEERAM NAGAR-213, PALLITHOTTAM CHERI,
            KOLLAM WEST VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL   REVISION       CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG     WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE      SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     3



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 613 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.2619      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,
            KOLLAM EAST, CR.532/2014.

    2       MUKESH
            S/O.MURALEEDHARAN,
            THODIYIL THEKKATHIL VEEDU,
            GANDHI NAGAR-14,
            ARUNOOTIMANGALAM CHERI,
            MANGADU VILLAGE.

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


     THIS      CRIMINAL   REVISION       CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG     WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE      SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                      4



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 617 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.10855      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.2741/2013.

    2       ABDUL KHARIM
            S/O.HANEEFA KUNJU, EDAPURAYIL HOUSE,
            NEAR MOITHEEN MUKKU THAIKKAVU MUKKU,
            PUNUKANNOOR CHERI, ELAMPALLOOR VILLAGE.

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


     THIS      CRIMINAL    REVISION       CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT       ON THE      SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                      5



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 618 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.10622      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.2047/2013.

    2       THULASEEDHARAN
            S/O.MADHAVAN, SATHEESH BHAVANAM, NEAR PERUMPUZHA
            KURISADI, PUTHAKANOOR CHERI, ILAMBALLOR VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL    REVISION       CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT       ON THE      SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     6



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 620 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.2303      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,
            ERAVIPURAM, CR.274/2014.

    2       SANOFFER
            S/O.THAJUDDEEN, CHONKARA VADAKKATHIL,
            SREEVILASAM-215, VADAKKEVILA CHERI,
            VADAKKEVILA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL   REVISION       CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG     WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE      SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     7



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 621 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.2228      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.1773/2013.

    2       THOMAS
            S/O.JOHN, MALIYEKKAL VEEDU,
            NEAR MOOKKANNOR COLLEGE,
            KARAYAMPARAMBIL VILLAGE, ERNAKULAM.

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


     THIS      CRIMINAL   REVISION       CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG     WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE      SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                      8



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 623 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.10846      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.2805/2013.

    2       SHAJAHAN
            S/O.ABDUL LATHEEF, ANWARSHAH MANZIL,
            KUNNUMMAL CHERI, ADICHANALLUR VILLAGE.

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


     THIS      CRIMINAL    REVISION       CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT       ON THE      SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                      9



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 624 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.10843      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.2811/2013.

    2       ANSARUDEEN
            S/O.ABDUL REHIMAN, RAJU NIVAS,
            NEAR JOLLY JUNCTION, ILLAM NAGAR,
            VALATHUNGAL CHERI, ERAVIPURAM VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL    REVISION       CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT       ON THE      SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     10



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 626 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.341        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,
            KOLLAM EAST
            CR.306/2013.

    2       JOHNSON
            S/O.JOSEPH, YESHUMANI BHAVAN,
            NEAR CHETTINADA TEMPLE,
            VADAAKKUMBHAGAM CHERI,
            ERAVIPURAM VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,    ALONG       WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                      11



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 630 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.10140       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.2648/2013.

    2       BINU
            S/O.BALABHADRAN, CHINNU BHAVAN,
            VEPPU MUKKU, NEDUMBANA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL    REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG       WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT       ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                      12



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 639 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.10123       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. 2086/2013.

    2       SABEER
            S/O. ISMAILKUNJU,
            KOCHU EZHUTHANIYIL VEEDU,
            KANNANALLOOR CHERI,
            THRIKKOVILVATTOM VILLAGE.

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


     THIS      CRIMINAL    REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG       WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT       ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     13



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 643 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6000       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,ERAVIPURAM, CR. 1101/2014

    2       ANEESH.
            S/O. BHODANAM, ASHA BHAVAN,
            NEAR PARAKKULAM,PARAYIL CHERI,
            NADAKKAL VILLAGE.

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




     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     14



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 648 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6097       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,
            KOLLAM EAST, CR. 1446/2014.

    2       RAJU
            S/O. ANTONY, JOSEPH BHAVAN,
            NEAR MILK SOCIETY,PERAYAM CHERI,
            MULAVANA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     15



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 649 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6142       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.608/2014.

    2       BIJU
            S/O. VIJAYAN, KRISHNAN HARI,
            PERAYAM CHERI,
            THAZHUTHALA VILLAGE FROM NEDUMPANA CHERI,
            NEDUMPANA VILLAGE.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     16



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 654 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.5954       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,
            KOLLAM EAST
            CR.1257/2014.

    2       SANTHOSH KUMAR
            S/O JANARDHANAN NADAR,
            KANAL PURAYIDOM VEEDU,
            NEAR KONDETHU BRIDGE,
            UDAYAMARTHANDAPURAM CHERI,
            MUNDAKKAL VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     17



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 659 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6641       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,
            ERAVIPURAM, CR.1247/2014.

    2       VIJAYAKUMAR
            S/O.RAMACHANDRAN PILLAI,
            VAYALIL PUTHEN VEEDU,
            MANGALATHU NAGAR-235,
            PUNTHALATHAZHAM CHERI,
            VADAKKEVILA VILLAGE.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     18



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 660 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6638       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,
            ERAVIPURAM, CR.1260/2014.

    2       ANEESH
            S/O.JOHN, MOUNT VIEW HOUSE,
            NEAR NSS LLB COLLEGE,
            VADAKKUMKARA KIZHAKKE CHERI,
            THAZHUTHALA VILLAGE FROM KAPPUMKOLLI VEEDU,
            AMBALACHERI, PALLIKKUNNAM CHERI,
            KANIYAMPATTA VILLAGE, KALPATTA TALUK,
            VAYANADU DISTRICT.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     19



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 663 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6649       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,
            ERAVIPURAM
            CR.1218/2014.

    2       IGNATIOUS BABU
            S/O JOHNSON, FISHERMEN COLONY,
            THEKKUMBHAGAM CHERI,
            ERAVIPURAM VILLAGE.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     20



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 665 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6632       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,
            ERAVIPURAM,
            CR.1264/2014.

    2       SHAJI
            S/O.JOHNSON, FISHERMEN COLONY-84,
            THANNI, THEKKUMBHAGAM CHERRY,
            ERAVIPURAM VILLAGE.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     21



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 669 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.4797       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,
            ERAVIPURAM.
            CR.818/2014.

    2       JAMES
            S/O.JIMMY, ELANJIKKAL KIZHAKKATHIL,
            NEAR KARIVEL THODU, VALATHUNGAL CHERI,
            ERAVIPURAM VILLAGE.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     22



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 675 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.5280       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.1128/2014.

    2       RATHEESH
            S/O.NATARAJAN, REKHA BHAVAN,
            VADAKKUMKARA EAST CHERI,
            THRIKKOVILVATTOM VILLAGE.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     23



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 679 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.5855       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.1011/2014.

    2       DANIEL
            S/O.STEPHEN, MATTATHU THOPPIL,
            SAKTHIKULANGARA CHERI,
            SAKTHIKULANGARA VILLAGE.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     24



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 680 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6830       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.1655/2014.

    2       RAHIM
            S/O PODIKUNJU, KALLUVILA VEETTIL,
            UMAYANELLORE PADANILAM,
            VADAKKUMKARA WEST CHERI,
            MAYYANADU VILLAGE,
            RESIDING AT RENTED HOUSE NAMED KALLUVILLA
            VEETTIL, PUDUCHIRA CHERI,
            THAZHUTHALLA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     25



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 683 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.7225       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.1751/2014.

    2       VIMAL
            S/O.JOSEPH ALEXANDER, VILAYIL VEEDU,
            KANIYAPURAM-PERUMATHARA ROUTE,
            PUTHUKURICHI, KADINAMKULAM VILLAGE,
            THIRUVANANTHAPURAM.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     26



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 684 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6857       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. 1676/2014.

    2       ARUN
            S/O. RATNAKAR, KUNNATH VEETTIL,
            MEENATTUTHAZHAM SOUTH, ERAM MIDDLE CHERI,
            MEENADU VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     27



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 685 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6864       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.1255/2014.

    2       SANTHOSH
            S/O. MOHANAN, SANTHOSH BHAVANAM,
            KONUVILA,KODUVILA CHERI,
            EAST KALLADA VILLAGE.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     28



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 687 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6879       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.978/2014.

    2       RAJESH
            S/O.PRABHAKARAN, NARAYANAVILASAM VEEDU,
            NEAR SABT MHPS SCHOOL, SOCIETY MUKKU,
            PERUBUZHATHAZHAM CHERI, ELAMBALLOOR VILLAGE.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     29



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 688 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6894       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. 1256/2014.

    2       JACKSON JOBBY
            S/O. JOBI, ARUVITT AZHIKATHU VEEDU,
            SOUTH OF SAKTHIKULANGARA TEMPLE,
            SAKTHIKULANGARA CHERI,
            SAKTHIKULANGARA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     30



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 691 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6996       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 EXCISE INSPECTOR,
            EXCISE RANGE OFFICE,
            KOLLAM,
            CR.NO.138/2014.

    2       JAYAN REJI
            S/O.BARNABAS,SHAJI HOUSE,
            VALLAKKADAVU.P.O,FC ROAD,
            KOCHUTHOPPU,VALIYATHURA,
            PETTA VILLAGE,
            THIRUVANANTHAPURAM DISTRICT.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     31



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 692 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.7104       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,
            SAKTHILULANGARA
            CR. 1336/2014.

    2       JOHNNY
            S/O. CLEETUS,
            SNEHADEEPAM NAGAR - 50,
            PALLITHOTTAM MURI,
            KOLLAM WEST VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     32



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 693 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6906       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.1723/2014.

    2       SUBASH
            S/O.SUNDARESAN, VAYALIL PUTHENVEEDU,
            NEAR U.P.SCHOOL, MAVACHANKKAVU,
            MAMPUZHA CHERI, KOTTAMKARA VILLAGE.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     33



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 694 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.7148       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,
            ERAVIPURAM,
            CR.1385/2014.

    2       VISHNU
            S/O.VIJAYAN, FATHIMA MANZIL,
            NEAR VALIYAVILA MADAN NADA,
            MAYYANADU CHERI,
            MAYYANADU VILLAGE FROM THOTTUVAKIZHAKKATHIL,
            VALATHUNGAL CHERI,
            ERAVIPURAM VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     34



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 695 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6803       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.1666/2014.

    2       ABDHUL SAMAD
            S/O.BASHEER, NEEROZHUKKU VEETTIL,
            NEAR VADAKUMBHAGAM PALLI, CONGAL CHERI,
            KOTTAPURAM VILLAGE, PARAVOOR.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     35



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 696 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6829       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.1512/2014.

    2       AMJITH
            S/O.RAJU, CHAKKAMALLIL VEETTIL,
            NORTH SIDE OF PULIYATHMUKKU,
            KANNIMEL CHERI, KILIKOLLUR VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     36



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 698 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.8788       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. 2229/2014.

    2       SHAMNAD
            S/O.ZAINULABDHEEN, CHARUVILA VEEDU,
            EDAPPAMTHODU, MUTTAYKKAVU CHERI,
            NEDUMPANA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                      37



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 702 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.10152       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.2587/2013.

    2       SAJI
            S/O.MOHANAN,THEKEVILA KIZHAKETHIL,
            MAMBUZHA CHERI,
            KOTTANGARA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL    REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG       WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT       ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                      38



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 703 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.10165       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.2651/2013

    2       SANALKUMAR, S/O. KOCHUKUNJU,
            NADUVILAZHIKATH PUTHANVEETTIL,
            NADUVILAKKARA CHERI, THRIKKOVILVATTOM VILLAGE.

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


     THIS      CRIMINAL    REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG       WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT       ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                      39



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 704 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.10182       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.2304/2013.

    2       NISHAD KHAN
            S/O.SAKEER HUSSAIN,
            PUTHUVAL PARAYIDAM VEEDU,
            VALAKKADAVIL, BHEEMA PALLI CHERI,
            MUTTATHARA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL    REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG       WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT       ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     40



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 708 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.7226       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.1752/2014.

    2       STALIN PRAKASH
            S/O.JAYAPRAKASH, FARSANA MANZIL,
            NEAR THAZHUTHALA NATIONAL PUBLIC SCHOOL,
            THAZHUTHALA CHERI, THAZHUTHALA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     41



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 709 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.7234       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.1806/2014.

    2       BAIJU
            S/O.KANAKARAJAN,
            THEJUS MANDHIRAM, PANAYIL VAYALIL,
            AAKKOLI CHERI, MAYANADU VILLAGE.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     42



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 711 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.7259       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.1343/2014.

    2       DEVADAS
            S/O.ANTONY, MARY ANJANA,
            AR NAGAR, MEENATHUCHERRY,
            SAKTHIKULANGARA VILLAGE.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     43



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 712 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.7249       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.737/2014.

    2       BIJU T.M.
            S/O.THULASEEDHARAN,
            KUNNIL THEKKETHIL, NETHAJI NAGAR 71,
            AAKOLIL CHERI, ERAVIPURAM VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     44



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 713 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.7235       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.1833/2014.

    2       MANOJ
            S/O.BABU, THARAVATTATHU VEEDU,
            MULLUVILA CHERI, VADAKKEVILA VILLAGE.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     45



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 716 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.7153       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,
            ERAVIPURAM
            CR.1294/2014.

    2       SHAMNAD
            S/O.YUSUF KUNJU, SAIDALI NAGAR-21,
            VALATHUNGAL CHERI, ERAVIPURAM VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     46



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 719 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.8785       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.2226/2014.

    2       SANTHOSH KUMAR @ KANNAN
            S/O.CHELLAPPAN, LAKSHMI VILASAM,
            EAST OF KSRTC BUS STATIOIN,
            CHITTANIKKARA DESAM, ATTINGAL VILLAGE.

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


     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     47



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 721 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.2985       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.366/2014.

    2       ANEESH
            S/O OMANAKUTTAN, AKIL NIVAS,
            KUZHIYAM MURI, PERINADU VILLAGE.

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




     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                      48



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 722 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.10838       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.2791/2013.

    2       BALACHANDRAN PILLAI
            S/O KUTTAN PILLAI, NEDUVAM VEEDU,
            NORTH OF PALLIMON MARKET,
            PALLIMON CHERI, NEDUMBANA VILLAGE.

            BY ADV. SRI.SANGEETHARAJ N R, PUBLIC PROSECUTOR




     THIS      CRIMINAL    REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG       WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT       ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                     49



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
             THE HONOURABLE MR. JUSTICE P.SOMARAJAN
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      CRL.RC NO. 723 OF 2018
AGAINST   THE    ORDER    IN   ST   NO.6669       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,
            KOLLAM EAST, CR.1620/2014.

    2       MURUGAN
            S/O RAMASWAMI, PULLIKADA COLONY,
            VADAKKUMBHAGAM CHERI,
            KOLLAM EAST VILLAGE.

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




     THIS      CRIMINAL   REVISION        CASE    HAVING      COME   UP   FOR
HEARING   ON    12.06.2024,     ALONG      WITH    Crl.RC.611/2018        AND
CONNECTED CASES,      THE COURT      ON THE       SAME DAY      PASSED THE
FOLLOWING:
  Crl.RC No.611/2018 &
 Connected Cases
                                50


                            ORDER

[Crl.RC.Nos.611/2018, 612/2018,613/2018, 617/2018, 618/2018, 620/2018, 621/2018, 623/2018, 624/2018, 626/2018, 630/2018, 639/2018, 643/2018, 648/2018, 649/2018, 654/2018, 659/2018, 660/2018, 663/2018, 665/2018, 669/2018, 675/2018, 679/2018, 680/2018, 683/2018, 684/2018, 685/2018, 687/2018, 688/2018, 691/2018, 692/2018, 693/2018, 694/2018, 695/2018, 696/2018, 698/2018, 702/2018, 703/2018, 704/2018, 708/2018, 709/2018, 711/2018, 712/2018, 713/2018, 716/2018, 719/2018, 721/2018, 722/2018 &723/2018]

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 Crl.RC No.611/2018 & Connected Cases

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 Crl.RC No.611/2018 & Connected Cases

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 Crl.RC No.611/2018 & Connected Cases

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 SPV

 
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