IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3063 of 2006()
1. P.R.DAS, BHAVANI BHAVANAM,
... Petitioner
Vs
1. V.K.MADHAVAN, NIVARTHIL,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.S.SANAL KUMAR
For Respondent :SRI.J.OM PRAKASH
The Hon'ble MR. Justice A.K.BASHEER
Dated :31/10/2008
O R D E R
A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 3063 of 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 31st day of October, 2008
ORDER
After arguing the matter for some time, learned counsel for the
petitioner submits that petitioner may be given liberty to raise all his
contentions before the trial court. However it is submitted on behalf
of the petitioner that his personal appearance may be dispensed with in
the course of the trial, except on days when his presence is absolutely
essential.
2. In the peculiar facts and circumstances of the case and
having considered the submissions made by learned counsel for the
parties at the Bar, I am satisfied that the Crl.M.C can be closed,
reserving the right of the petitioner to urge all his contentions before
the trial court in the course of the trial. However, if a motion is made
on behalf of the petitioner to exempt him from personal appearance, the
same shall be allowed. However petitioner shall appear before the trial
court as and when his personal presence is absolutely essential for the
purpose of the trial.
Crl.M.C is closed in the above terms.
A.K. Basheer
Judge.
an.