High Court Kerala High Court

T.K.Vijayarajan @ … vs State Of Kerala on 13 October, 2008

Kerala High Court
T.K.Vijayarajan @ … vs State Of Kerala on 13 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3767 of 2008()



1. T.K.VIJAYARAJAN @ VIJAYARAJARSHI & ANR.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/10/2008

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
                 Crl.M.C. No. 3767 of 2008
           -------------------------------------------------
         Dated this the 13th day of October, 2008

                              ORDER

The petitioners, along with three others, face indictment

in a prosecution for offences punishable, inter alia, under

Sec.420 read with Sec.34 IPC. The crux of the allegations

against them is that they, in furtherance of their common

intention, had defrauded the victims and had induced them to

part with an amount of Rs.1,56,000/.

2. According to the petitioners, they are absolutely

innocent. They are arrayed as accused 3 and 4. Final report

has already been filed. Cognizance has been taken. One of

the petitioners had earlier come before this Court with

Crl.M.C. No.1896/08 to quash the proceedings and the said

Crl.M.C. was dismissed with the observation that the petitioner

can move the learned Magistrate for discharge/acquittal.

Crl.M.C. No. 3767 of 2008 -: 2 :-

3. The petitioners have not been able to appear before the

learned Magistrate so far though the said order was passed as

early as on 22/5/08. The petitioners are the father and son duo.

It is submitted that the father is seriously ill and the son’s

presence is necessary by his side to attend on him. They are

now at Kanyakumari, it is submitted.

4. The learned counsel for the petitioners submits that the

petitioners shall show their bona fides by remitting a total of

25% of the amount involved – Rs.39,000/- each. They may be

permitted to appear through counsel and advance their plea for

discharge. They may be exempted from personal appearance

subject to condition that each of them deposits an amount of

Rs.39,000/-. If and only if the court finds that charges are liable

to be framed against them need their personal presence be

insisted. Till then, they may be permitted to appear through

counsel, prays the learned counsel for the petitioners.

5. I have considered the submissions made. I have perused

the copy of the final report that is placed before me. In the

peculiar facts and circumstances of this case, I am satisfied that

the prayer of the petitioner is bona fide and relief can be

granted to them subject to appropriate safeguards.

6. In the result, this Crl.M.C. is allowed. Following

Crl.M.C. No. 3767 of 2008 -: 3 :-

directions are issued:

(i) If the petitioners deposit an amount of Rs.39,000/- each

within a period of 15 days from this date before the learned

Magistrate and pray for exemption from personal appearance,

that request shall be accepted by the learned Magistrate and the

petitioners shall be permitted to advance their plea for discharge

through their counsel. Their personal presence shall not be

insisted until a decision is taken under Sec.239/240 Cr.P.C. Only

if charges are found to be liable to be framed against them, need

their personal presence be insisted by the learned Magistrate

thereafter.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

Crl.M.C. No. 3767 of 2008 -: 4 :-