High Court Kerala High Court

Thankappan vs The State Of Kerala on 9 February, 2011

Kerala High Court
Thankappan vs The State Of Kerala on 9 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 315 of 2011()


1. THANKAPPAN, S/O.KUNJAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, (SUB INSPECTOR OF
                       ...       Respondent

2. BENNY @ VARGHESE, MEKKATTPARAMBIL

                For Petitioner  :SRI.P.F.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :09/02/2011

 O R D E R
                    THOMAS P.JOSEPH, J.
            ====================================
                     Crl. M.C. No.315 of 2011
            ====================================
         Dated this the   09th day of February,     2011


                             O R D E R

Petitioner is accused in C.C. No.1546 of 2007 of the court of

learned Judicial First Class Magistrate, Aluva arising from the final

report filed on 30.12.2006 in Crime No.286 of 2004 (wrongly

stated as 286/1984) of Thrikkakara police station for offences

punishable under Sections 465, 466 and 471 of the Indian Penal

Code. It is prayed in this petition that this Court may be directed

to exempt petitioner from personal appearance before the learned

Magistrate. Learned counsel submits that on account of physical

disability to the extent of 100% petitioner is not able to appear

before court. I have heard learned Public Prosecutor also.

2. In the light of the decision in TGN Kumar v. State

of Kerala (2011 [1] KHC 142) there could be no general

direction in that regard. It is for the learned Magistrate to decide

the application if preferred seeking exemption from personal

appearance having regard to the facts and circumstances of the

case.

CRL.M.C. No.315 of 2011
-: 2 :-

Hence this Criminal Miscellaneous Case is closed with

liberty to the petitioner to move appropriate application before

the learned Magistrate. If any such application is preferred

learned Magistrate shall consider the same and pass appropriate

orders thereon as provided under law.

THOMAS P. JOSEPH, JUDGE.

vsv