High Court Kerala High Court

C.Abdul Sathar vs State Of Kerala on 13 October, 2009

Kerala High Court
C.Abdul Sathar vs State Of Kerala on 13 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3289 of 2009()


1. C.ABDUL SATHAR, AGED   YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/10/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
              ------------------------------------------
               CRL.M.C.NO. 3289 OF 2009
              ------------------------------------------
              Dated       13th     October 2009

                           O R D E R

Petitioner is the first accused in

S.C.7/2009 on the file of Assistant Sessions court,

Kozhikode. Offences alleged are under Sections 111 and

306 read with Section 34 of Indian Penal Code. This

petition is filed under Section 482 of Code of

Criminal Procedure for a direction to the Assistant

Sessions court to consider Ext.P7 petition filed by

him for exemption from personal appearance.

2. Learned counsel appearing for the

petitioner was heard.

3. Learned counsel submitted that

petitioner will not dispute the identity and evidence

in the case could be recorded in the presence of his

counsel and second accused the son of the petitioner

would also be available and petitioner will not

challenge the evidence so recorded and in such

circumstances, learned Assistant Sessions Judge may

be directed to dispense presence of the petitioner.

CRMC 3289/09
2

4. Section 317 of Code of Criminal

Procedure enables Sessions Judge on his satisfaction,

for reasons to be recorded, that personal attendance

of the accused before the court is not necessary in

the interest of justice, to dispense with his

attendance and proceed with the trial in his absence

and direct personal attendance of the accused at a

later stage.

5. I find no reason to believe that if a

proper petition is filed under Section 317 of Code of

Criminal Procedure by an accused, undertaking that on

his behalf his counsel will appear on all the dates

posted for trial and evidence could be recorded in

his absence, treating presence of his counsel as his

presence and that he will not challenge the evidence,

so recorded, before that court or before the

appellate court or the revisional court, Assistant

Sessions Judge will not invoke the power available

under Section 317 of Code of Criminal Procedure and

will not grant exemption from appearance. As

petitioner has already enlarged on bail, Assistant

CRMC 3289/09
3

Sessions Judge need not insist for the presence of

the accused, for the purpose of filing such a

petition or for its hearing.

Petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.