High Court Kerala High Court

Bhuvanachandran vs State Of Kerala on 8 October, 2009

Kerala High Court
Bhuvanachandran vs State Of Kerala on 8 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3234 of 2009()


1. BHUVANACHANDRAN, S/O. KESAVANKUTTY
                      ...  Petitioner
2. SOBHANA, D/O.RAJAMMA, T.C.23/7,

                        Vs



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

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/10/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO. 3234 OF 2009
              ------------------------------------------

               Dated        8th October 2009


                           O R D E R

Petitioners are accused in C.C.177/2006 on

the file of Additional Chief Judicial Magistrate,

Thiruvananthapuram. This petition is filed under

Section 482 of Code of Criminal Procedure to direct

the Magistrate to grant exemption to the petitioners

from personal appearance and to pass orders in

Annexure-B petition filed under Section 205 of Code of

Criminal Procedure. Case of the petitioners is that

petitioners came to Kerala for the purpose of

appearing before the learned Magistrate and to get

bail and on 16/9/2009 they appeared and as their

leave was only for two weeks, they returned on

25/9/2009. Annexure-B petition was filed to dispense

with their presence and though petition for advance

the hearing was also filed, learned Magistrate did

not consider the same and returned the petition

without numbering.

2. Learned counsel appearing for the

CRMC 3234/09
2

petitioners and learned Public Prosecutor were heard.

3. The offence alleged against the

petitioners is under Sections 294(b), 341 and 323 read

with Section 34 of Indian Penal Code. I find no reason

for the learned Magistrate to insist for the personal

presence of the petitioners, to pass an order in a

petition filed under Section 205 of Code of Criminal

Procedure, when the accused were already released on

bail. The learned Magistrate will consider Ext.P1 in

the proper perspective and pass orders in accordance

with law.

Petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.