High Court Kerala High Court

Jose vs K.C.Rappai on 18 June, 2010

Kerala High Court
Jose vs K.C.Rappai on 18 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2186 of 2010()


1. JOSE,S/O.OUSEPH,KONIKKAKA HOUSE,
                      ...  Petitioner
2. ROY,S/O.JOSE,KONIKKAKA HOUSE,
3. BINOY,S/O.JOSE
4. VARKEY,S/O.OUSEPH,
5. JUSTIN,S/O.VARKEY,
6. MILAN, S/O.VARKEY.
7. POULOTH, S/O.OUSEPH,
8. MARY,W/O.JOSE,
9. ROSEMOL,D/O.JOSE,
10. RAPHI, S/O.POULOTH

                        Vs



1. K.C.RAPPAI, S/O.DEVASSY,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/06/2010

 O R D E R
                      V.RAMKUMAR, J.
                -------------------------------------
                Crl.M.C. No. 2186 of 2010
               --------------------------------------
          Dated this the 18th day of June, 2010

                             ORDER

Petitioners, who are the accused in C.C.No.547/2006 on

the file of the J.F.C.M Court-III, Thrissur for offences

punishable under Sections 380 and 109 read with 34 IPC, seek

to quash Annexure A private complaint and all further

proceedings before the Magistrate.

2. The learned Magistrate has already framed charge

and the case is posted for prosecution evidence. When the

trial of the case was already started with the framing of the

charge, the appropriate remedy of the petitioners is to face

the trial and try to secure an order of acquittal. If a question

of identity does not arise, I am inclined to permit the

petitioners to file an application for personal exemption under

Section 205 Cr.P.C during the trial of the case by

incorporating appropriate averments. In case such an

application is filed, the learned Magistrate shall exempt the

petitioners from personal appearance during the trial, unless

their personal appearance is inevitable at any stage of the

trial. Reserving the above right of the petitioner, this Criminal

M.C is dismissed.

V.RAMKUMAR, JUDGE

dmb