IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 258 of 2009()
1. K.RAMESHAN, S/O.KRISHNAN, AGED 46 YEARS
... Petitioner
Vs
1. RAJEEVAN K. S/O.KUNHIRAMAN,KIZHAKKINIYIL
... Respondent
2. STATE OF KERALA, REPRESENTED BY PUBLIC
For Petitioner :SRI.P.U.SHAILAJAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :19/01/2009
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C. No.258 of 2009
-------------------------------------
Dated this the 19th day of January, 2009
ORDER
Petitioner faces indictment in a prosecution under Section
138 of the Negotiable Instruments Act. The petitioner has not
entered appearance so far. The petitioner is employed abroad, it
is submitted. Knowing that fact fully, a distant relative of the
petitioner as the complainant has initiated this prosecution
under Section 138 of the Negotiable Instruments Act to vex and
harass the petitioner. Non bailable warrants issued by the
learned Magistrate are chasing the petitioner. Steps under
Sections 80 to 83 Cr.P.C are pending.
2. According to the petitioner, he is absolutely innocent.
There was no wilful disobedience of the processes of the court by
him. He is willing to appear before the learned Magistrate. But
as he is employed abroad he is not able to immediately appear
before the learned Magistrate. He will appear before the
learned Magistrate though his counsel and claim exemption from
his personal appearance. But coercive processes against him
may not be executed at this juncture, it is prayed.
Crl.M.C. No.258 of 2009 2
3. The petitioner has rushed to this Court unnecessarily.
In the light of the decision in Jain Babu v. Joseph [2008(4)
KLT 16] as explained later in Rohit S.Ved v. State of Kerala
[2008 (4) KLT 671], it is for the petitioner to appear before the
learned Magistrate through a counsel and apply for exemption.
Instead of doing that the petitioner has unnecessarily rushed to
this Court. I am, in these circumstances, satisfied that this
petition can only be dismissed with the specific observation that
the petitioner can appear before the learned Magistrate through
counsel and claim the advantage of the decisions in Jain Babu v.
Joseph [2008(4) KLT 16] and Rohit S.Ved v. State of Kerala
[2008 (4) KLT 671]. Needless to say, the learned Magistrate
must consider the same and pass appropriate orders on merits.
4. This Crl.M.C is accordingly dismissed with the above
observations.
(R.BASANT, JUDGE)
rtr/-