IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 580 of 2009()
1. T.A. BARAHAM, AGED 39,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. NISH M. JOHN, AGED 34,
For Petitioner :SRI.BIJU HARIHARAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :13/02/2009
O R D E R
M.N. KRISHNAN, J
-----------------------
CRL.M.C.No. 580 OF 2009
---------------------------------
Dated this the 13th day of February, 2009
O R D E R
This application is filed to quash Annexure A1 order by
which bail bond of the accused has been cancelled and notice has
been issued to the sureties. It is submitted that on account of
the engagement of the lawyer before this court the counsel
entrusted to represent the case was not able to be present before
the court on account of a traffic jam. The proceedings paper
were produced before this court which would equally show that
complainant is also not at all eager to have a disposal of the
matter and the court has been forced to issue even a non bailable
warrant against prosecution witness. I am informed that the
accused were permanently exempted from appearing, but the
court was forced to cancel the bond when there was no
appearance by the counsel even. Now the concerned advocate
has given sufficient reason for his absence on that particular date
and he has also stated that there is no intention to deliberately
stay away from the court especially when the court has been
Crl.M.C. 580/2009
-2-
considerate in permanently exempting the accused from personal
appearance. For the unavoidable absence of the lawyer, the
petitioner need not to be put to hardship.
2. Therefore I set aside the proceedings dated 10.12.2008
and direct the court to recall the non bailable warrant. In order
to meet the ends of justice, if possible, atleast one of the accused
shall be directed to be present through the learned counsel for
the accused on one day and thereafter the said permanent
exemption will continue and the counsel appearing for the
accused should be more vigilant in making proper representation
before the court.
With these observations the Crl.M.C is disposed of.
M.N. KRISHNAN,JUDGE
vkm