High Court Kerala High Court

Lal Mohan vs State Of Kerala on 6 August, 2009

Kerala High Court
Lal Mohan vs State Of Kerala on 6 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2513 of 2009()


1. LAL MOHAN, S/O.CHANDRAMOHAN,
                      ...  Petitioner
2. SYAM MOHAN, S/O.CHANDRAMOHAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. RAJESH PRASAD @ SHALU,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  : No Appearance

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

 Dated :06/08/2009

 O R D E R
                       M.N. KRISHNAN, J.
                = = = = = = = = = = = = = =
                 CRL. R.P. NO. 2513 OF 2009
              = = = = = = = = = = = = = = =
        Dated this the 6th day of August, 2009.

                            O R D E R

An application is filed by the counsel for the accused

u/s 239 Cr.P.C. to discharge the accused. Really it is very

sad that the accused is absconding before Court and the

lawyer files an application to discharge him. The question of

hearing on the very matter of charge or discharge only arises

when the accused is before Court. By keeping away form

the Court the accused wants special treatment for a

discharge. I feel the learned Magistrate was perfectly

justified in refusing to pass an order discharging the accused

at that stage. If the accused appears and there is a plea for

discharge, without referring to this order, the learned

Magistrate can consider it independently and dispose it of in

accordance with law.

If the accused surrenders and moves an application for

bail, let it be considered on the very same day after notice to

the Prosecutor.

M.N. KRISHNAN, JUDGE.

ul/-