High Court Kerala High Court

M.Anzar vs State Of Kerala on 8 April, 2009

Kerala High Court
M.Anzar vs State Of Kerala on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1303 of 2009()


1. M.ANZAR, S/O.ABDULLA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.U.SHAILAJAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :08/04/2009

 O R D E R
                        M.N. KRISHNAN, J.
               ---------------------------------------
                    Crl.M.C.No.1303 OF 2009
               ---------------------------------------
              Dated this the 8th day of April, 2009.


                             O R D E R

This petition is filed with a prayer to set aside the order

passed by the Judicial First Class Magistrate-I, Kannur in

C.M.P.No.257/2009 in C.C.No.350/2006 and exempt the

petitioner from personal appearance.

2. The learned Magistrate found that the validity of the visa

was only till 19.03.2009 and therefore the petitioner should come

back to India by that date. The court held that permanent

exemption is not necessary for the reason that he will be in India

since 19.03.2009.

I do not find any mistake committed by the court below in

passing orders on that basis. Therefore, the Crl.M.C is dismissed.

M.N. KRISHNAN
JUDGE

smp

M.N.KRISHNAN, J.

Crl.M.C.No.1303 OF 2009

O R D E R

08.04.2009