IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1699 of 2008()
1. A.V.GOPALAN, AGED 70 YEARS
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. A.A.KRISHMAMURTHY, AGED 46 YEARS
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :21/05/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 1699 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 21st day of May, 2008
O R D E R
The petitioner is the second accused in a prosecution under
Section 420 I.P.C. Allegations and counter allegations are raised
all under Section 420 I.P.C. between the parties. Cognizance has
been taken against the petitioner in a private complaint filed by
the complainant/second respondent herein. The petitioner has
not entered appearance before the learned Magistrate. He finds
warrant of arrest and coercive processes issued by the learned
Magistrate chasing him.
2. According to the petitioner he is innocent. He resides
permanently at Mumbai. He is aged 70 years. The proceedings
against him are false and vexatious. The transparent intention is
to maliciously vex and harass the petitioner. He is willing to
appear before the learned Magistrate through counsel.
Crl.M.C.No. 1699 of 2008
2
3. After discussions at the Bar, the learned counsel prays that the
petitioner may be permitted to appear through counsel and claim
discharge under Section 245(2) Cr.P.C.
4. The second respondent has entered appearance. After
considering all the relevant inputs, I am satisfied that an appropriate
direction can be issued under Section 482 Cr.P.C. in this case.
5. This Crl.M.C. is allowed in part. There shall be a direction to
the learned Magistrate to permit the petitioner to appear through
counsel and advance his plea for discharge under Section 245(2)
Cr.P.C. The learned Magistrate shall pass appropriate orders. Till a
decision is taken and order passed under section 245(2) Cr,.P.C. The
learned Magistrate shall not insist on the personal appearance of the
petitioner. Till a decision is taken under Section 245(2) Cr.P.C. there
shall be a further direction that no coercive processes shall be executed
against the petitioner.
(R. BASANT)
Judge
tm
Crl.M.C.No. 1699 of 2008
3