IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 632 of 2004()
1. K.S. JOSHY, ANITHA ESTATE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. K.S. UMMER, ADVOCATE `UTHRADAM',
For Petitioner :SRI.K.V.SABU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C..No.632 of 2004
= = = = = = = = = = = = = =
Dated this the 8th day of July, 2010
ORDER
Petitioner, who is the 3rd accused in C.C.No.1017/2000 on
the file of the J.F.C.M-I, Attingal, alleging offences punishable
under Sections 420, 406 and 408 read with 34 IPC, seek to
quash the proceedings.
2. The above case arose out of a private complaint and the
stage of framing charge under Section 245 Cr.P.C is yet to be
reached. The remedy of the petitioner is to plead for a discharge
at the appropriate stage. I am inclined to permit the petitioner
to appear through counsel at the stage of Section 245 Cr.P.C.
The learned Magistrate shall not insist upon the personal
appearance of the petitioner to consider whether the charge is to
be framed or not.
This Crl.M.C is disposed of as above.
Dated this the 8th day of July, 2010.
V. RAMKUMAR, JUDGE
sj