High Court Kerala High Court

Sivadasan vs Binod on 21 October, 2010

Kerala High Court
Sivadasan vs Binod on 21 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(Crl.).No. 203 of 2010(Q)


1. SIVADASAN, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. BINOD, AGED 29 YEARS,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.MATHEW ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :21/10/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          O.P.(Crl).No. 203   OF 2010
          ===========================

    Dated this the 21st day of October,2010

                   JUDGMENT

Petitioner is the accused in S.T.113/2010

on the file of Judicial First Class Magistrate-

II taken cognizance for the offence under

section 138 of Negotiable Instruments Act on a

complaint filed by the first respondent.

According to petitioner, after closing the

evidence of the first respondent, learned

Magistrate directed the petitioner to be

present in person and as the offence alleged

is only under section 138 of Negotiable

Instruments Act, learned Magistrate should not

have insisted for the presence of the

petitioner. As petitioner did not appear as

directed, learned Magistrate has already issued

a non bailable warrant. This petition is filed

under Article 227 of the Constitution of India

O.P.(Crl.) 203/2010 2

for a direction to the Magistrate not to insist for

the personal appearance of the petitioner for

questioning under section 313 of Code of Criminal

Procedure.

2. Learned counsel appearing for the

petitioner was heard.

3. Learned counsel submitted that petitioner

had filed an application under section 205 of Code

of Criminal Procedure and his presence was

dispensed and in such circumstances, learned

Magistrate is not justified in insisting for the

presence of the petitioner.

4. Normally in a case taken cognizance for the

offence under section 138, if an application is

filed, learned Magistrate not to insist for the

personal presence of the accused for questioning

under section 313 of Code of Criminal Procedure, if

his presence was dispensed with earlier on an

application filed under section 205 of Code of

Criminal Procedure. If after allowing an

application under section 205 Cr.P.C., the counsel

O.P.(Crl.) 203/2010 3

for the petitioner as promised did not appear

before the learned Magistrate, it is possible that

learned Magistrate insisted for the presence of

the accused. From the material it is not possible

to hold that learned Magistrate directed personal

presence of the accused illegally.

Petition is disposed making it clear that

learned Magistrate not to insist for the presence

of the petitioner for questioning under section 313

of Code of Criminal Procedure, if his presence was

dispensed under section 205 Code of Criminal

Procedure earlier. Even if it was not permitted

earlier, if a petition is filed under section 205

Code of Criminal Procedure learned Magistrate to

consider the same in accordance with law and pass

appropriate orders. If petitioner files an

application for recalling the non bailable

warrant, learned Magistrate to pass appropriate

order in accordance with law.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

O.P.(Crl.) 203/2010    4

M.SASIDHARAN NAMBIAR, J.




     ---------------------
      W.P.(C).NO. /06
     ---------------------


         JUDGMENT




     SEPTEMBER,2006