IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4366 of 2010()
1. THULASIDAS, S/O. KRISHNANKUTTY,
... Petitioner
Vs
1. M/S. INDRAPRESTHA HIRE PURCHASE &
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.BABU KARUKAPADATH
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :01/11/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 4366 OF 2010
===========================
Dated this the 1st day of November,2010
ORDER
Petitioner the accused, in C.C.1003/2009
now pending as L.P.79/2010 on the file of
Judicial First Class Magistrate Court,
Kodungallur, filed this petition challenging
Annexure III order passed by the learned
Magistrate dismissing his application filed
under section 205 of Code of Criminal
Procedure.
2. Learned counsel appearing for the
petitioner was heard.
3. The argument of the learned counsel is
that the offence alleged against the petitioner
is only under section 138 of Negotiable
Instruments Act and as held by this court
presence of the petitioner is to be dispensed
with during trial and the learned Magistrate is
Crl.M.C.4366/2010 2
not justified in dismissing the application on the
ground that case is included in the long pending
register.
4. Annexure II is the application filed under
section 205 of Code of Criminal Procedure before
the learned Magistrate. That application was filed
not by the party, but for the accused by the
counsel. When presence of the petitioner is to be
dispensed with during trial, it is for him to apply
stating that if permission is granted, on his
behalf his counsel will appear and evidence could
be recorded in his absence treating presence of
the counsel as his presence, undertaking that he
will not challenge the evidence so recorded either
before that court or in appeal or revision and he
will not dispute the identity. As the application
is not filed by the party, I do not find any reason
to interfere with Annexure III order. Annexure III
will not stand in the way of the petitioner to file
a proper application before the learned Magistrate
in accordance with law.
Crl.M.C.4366/2010 3
Petition is dismissed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006