High Court Kerala High Court

A.P.Komalan vs State Represented By The Public on 11 November, 2008

Kerala High Court
A.P.Komalan vs State Represented By The Public on 11 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4298 of 2008()


1. A.P.KOMALAN , AGED 48 YEARS
                      ...  Petitioner

                        Vs



1. STATE REPRESENTED BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.S.NIRMAL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :11/11/2008

 O R D E R
                             R.BASANT, J
                     ------------------------------------
                    Crl.M.C. No.4298 of 2008
                     -------------------------------------
           Dated this the 11th day of November, 2008

                                 ORDER

Petitioner faces indictment in a prosecution for offences

punishable under Sections 279 and 332 I.P.C. The alleged

offence occurred in 1985. Crime was registered in 1985. Final

report was filed and cognizance was taken. Thereafter

consequent to non appearance of the petitioner, the case against

him was split up and transferred to the list of Long Pending

Cases. The petitioner has now surrendered before the learned

Magistrate. The case has been recalled and has been registered

as C.C.No.1824 of 2008.

2. The petitioner is employed abroad. The short prayer

made is that the case against him may be disposed of

expeditiously. Alternatively it is prayed that the petitioner who

has to go back his place of employment abroad as he is likely to

lose his employment if he does not, may be permitted to be

represented by his counsel.

3. The prayer of the petitioner appears to me to be

reasonable and legitimate. His prayer for expeditious disposal

Crl.M.C. No.4298 of 2008 2

must be considered favourably and sympathetically by the court

below. He can make an appropriate application. If expeditious

disposal is not possible, the petitioner can apply for exemption

from personal appearance. The learned Magistrate must

consider such application and pass appropriate orders.

4. This Crl.M.C is, in these circumstances, dismissed, but

with the specific observation that the learned Magistrate must

attempt to expeditiously dispose of the case against the

petitioner and if that is not possible, the learned Magistrate must

consider the petitioner’s application to be filed for exemption

from personal appearance and to be represented by his counsel

subject of course to the directions of the court to him to appear

personally whenever such personal appearance is absolutely

essential.

5. Hand over a copy of this order to the learned counsel

for the petitioner.

(R.BASANT, JUDGE)
rtr/-