High Court Madhya Pradesh High Court

Binder Singh @ Balbinder vs State Of M.P. on 23 February, 2005

Madhya Pradesh High Court
Binder Singh @ Balbinder vs State Of M.P. on 23 February, 2005
Equivalent citations: 2005 (2) MPHT 321
Author: U Maheshwari
Bench: U Maheshwari


ORDER

U.C. Maheshwari, J.

1. Heard on admission.

2. This revision petition is directed against the order dated 13-10-2004 passed by the II Additional Sessions Judge, Bhopal in Sessions Trial No. 2/04 whereby the application filed under Section 317 by the applicant has been dismissed and warrant of arrest is directed.

3. It is submitted by the learned Counsel for the applicant that during pendency of the said trial the applicant was directed vide order dated 29-9-04 by District Magistrate for externment from Bhopal and its adjoining districts under the provision of M.P. Rajya Suraksha Adhiniyam, 1990 and has been restrained to enter in the Bhopal District for one year. Therefore, the applicant was unable to appear before the Sessions Court on date on which the warrant for arrest was directed.

4. Order of the District Magistrate has also been placed on record. According to this applicant has been restrained to enter in Bhopal for one year upto 28-9-05, therefore, it was not possible for the applicant to appear before the Trial Court on said date but these aspects were not considered by the Trial Court and exemption application was dismissed.

5. Although it is an interlocutory order but in the present facts and circumstances, the right of the applicant is going to be effected seriously because without proper instructions and consultation with the Counsel trial can not be conducted.

6. The abovesaid externment order was passed under the said provision of M.P. Rajya Suraksha Adhiniyam of 1990 and by virtue of Section 12 of the said Act the District Magistrate is empowered to grant the permission for temporary enterance in the concerning district with certain terms and conditions.

7. Therefore, applicant is directed to take an appropriate step under the provision of M.P. Rajya Suraksha Adhiniyam, 1990 for taking permission from the concerning appropriate authority for appearance before the Trial Court, Bhopal. If such proceeding is submitted by the applicant and Trial Court is informed then the Trial Court is directed to keep the impugned order in abeyance for two months to enable the applicant to get the appropriate order from the abovesaid authority and if the abovesaid authority permits him to come and appear in said Court then trial would be proceeded further and if permission is not granted then Trial Court’s proceeding would remain stayed till 28-9-05 and thereafter would proceed further but however, it is clarified that if said steps arc not taken by the applicant within 15 days from today then he will not be entitled to get the benefit of this order.

8. In view of the aforesaid directions, the order of the Trial Court is modified as intended above.

9. The revision is disposed of.