IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1556 of 2009()
1. BINU T.V.,
... Petitioner
Vs
1. GOPALAKRISHNA PILLAI,
... Respondent
2. THE STATE OF KERALA,
For Petitioner :SRI.SAKIR.K.H.
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :21/05/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO.1556 OF 2009
------------------------------------------
Dated 21st May 2009
O R D E R
Petitioner is the accused in S.T.885/2007 on
the file of Chief Judicial Magistrate, Kollam. First
respondent lodged the complaint alleging that
petitioner committed offence under Section 138 of
Negotiable Instruments Act. According to the petitioner
he has to file a petition for personal exemption
under Section 205 of Code of Criminal Procedure and to
recall the non bailable warrant issued and therefore a
direction is to be issued to the Chief Judicial
Magistrate not to insist the personal presence of the
petitioner. Petitioner has not so far appeared before
the Magistrate or file an application under Section
205 of Code of Criminal Procedure. If petitioner files
an application, Chief Judicial Magistrate has to
pass appropriate orders in that application, in
accordance with law, without delay.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.