High Court Kerala High Court

M.Shahul Hameed vs T.Rukiya on 21 March, 2007

Kerala High Court
M.Shahul Hameed vs T.Rukiya on 21 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 538 of 2007()


1. M.SHAHUL HAMEED, AGED 72 YEARS,
                      ...  Petitioner

                        Vs



1. T.RUKIYA, W/O K.P.MOHAMEDALI,
                       ...       Respondent

                For Petitioner  :SRI.MOHAN JACOB GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :21/03/2007

 O R D E R
                                    R. BASANT, J.

                          - - - - - - - - - - - - - - - - - - - - - -

                           Crl.M.C.No.  538  of   2007

                          - - - - - - - - - - - - - - - - - - - - - -

                    Dated this the 21st day of   March, 2007


                                       O R D E R

The short grievance of the petitioner, who faced indictment in

a prosecution under Section 138 of the N.I. Act, is that the exemption

granted in his favour under Section 205 Cr.P.C. has been cancelled

unnecessarily and unjustifiably by the learned Magistrate as per

order dt. 18.1.2007.

2. Report of the learned Magistrate was called for. The

learned Magistrate reports that exemption happened to be cancelled

only because the accused person and his counsel were both absent on

the days of posting. The order sheet has been placed before court for

perusal. The exemption is seen cancelled on 18.1.07. On that day the

complainant was absent. The Power of Attorney holder was present.

There is no noting that the accused was not represented by his

counsel. In fact the order dt. 18.1.07 in the order sheet reads as

follows:

“18.1.07: Complainant absent. Power of Attorney

holder present. Exemption of accused u/s. 205 Cr.P.C.

cancelled. For evidence listed to 1.3.2007.”

Crl.M.C.No. 538 of 2007

2

3. Having gone through the order sheet maintained by the learned

Magistrate, I do not find any justification in the mechanical, and what

appears to be automatic, cancellation of exemption under Section 205

Cr.P.C. granted in favour of the accused. I am satisfied that the course

adopted by the learned Magistrate is incorrect and not justifiable. Merely

because the case is posted for evidence, exemption granted to an accused

does not deserve to be mechanically cancelled. I am, in these

circumstances, satisfied that cancellation of exemption was not justified

and the said order warrants and deserves interference.

4. I do however note that the learned Magistrate has not issued any

coercive process against the accused. In these circumstances it need only

be directed that the cancellation of exemption shall stand set aside.

5. This Crl.M.C. is hence allowed. Cancellation of exemption under

Section 205 Cr.P.C. shall stand set aside. The exemption shall continue.

For reasons to be recorded, the learned Magistrate shall certainly be entitled

to direct the accused persons to appear on any specified date of posting.

(R. BASANT)

Judge

tm