High Court Kerala High Court

Jose Mathew vs State Of Kerala on 11 January, 2007

Kerala High Court
Jose Mathew vs State Of Kerala on 11 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2717 of 2004()


1. JOSE MATHEW, S/O.MATHAI, PUNNASSERIL
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :11/01/2007

 O R D E R
                            K.R. UDAYABHANU, J

             ============================


                      CRL. M.C. NO. 2717 OF 2004


             ============================

                 Dated this the 11th day of January 2007


                                    O R D E R

The petitioner, who is the 1st accused in C.C. No. 1002/2004

in the court of Judicial First Class Magistrate, Thodupuzha, has

sought for setting aside the order of the court below rejecting his

prayer for granting exemption from personal appearance vide

application filed under section 317 Cr.P.C. It is the case of the

petitioner that he is employed in the Middle East and he is unable

to be present in the the court right now and if he leaves his

workspot he would be rendered unemployed. The rest of the

accused were acquitted. The charge is under sections 498 A,

420, 380, 109, 499 r/w 34 IPC. It is submitted that he had

surrendered before the court below on 21.07.2004 and was

enlarged on bail. He was also present on the subsequent posting

date. But thereafter he had to join duty and hence could not be

present. It was in the above circumstances that he has filed an

CRL. M.C. NO. 2717 OF 2004

:2 :

application for exemption from personal appearance. It is

submitted that he shall appear whenever specifically ordered. He

wants to plead not guilty through counsel.

2. The court below has dismissed the application on the

ground that the case involved is with respect to a serious offence

and hence his attitude of leaving country without getting

permission from the court was improper. The court has noted

the decision of Superme Court in Bhaskar Industries Ltd., v.

B
hiwani Denim & Apparels Ltd., (2
001 (3) KLT 307 (SC)) as

well as the decision of this Court in Noorjahan v. Moideen

(2000 (2) KLT 756), but was not inclined to follow the same. I

find that the decision of Supreme Court as well as of this Court,

the above cited, is clearly to the effect that even in a warrant

case exemption can be granted provided that the

petitioner/accused undertakes to the satisfaction of the court that

he would not dispute his identity and that the counsel on his

behalf would be present in court and that he has no objection in

taking evidence in his absence. The petitioner has filed an

application undertaking as above. The offence under section 498

A is the offence involved in Noorjahan’s case (op. cit) as well.

CRL. M.C. NO. 2717 OF 2004

:3 :

3. In the circumstances, the order of the court below is

herewith set aside. The court below is directed to permit the

counsel to represent the petitioner and plead guilty on his behalf

and further proceed with the trial.

The Crl. M.C. is allowed accordingly.

K.R. UDAYABHANU, JUDGE.

RV