High Court Kerala High Court

Crerevari Shamjith vs State Of Kerala on 21 October, 2008

Kerala High Court
Crerevari Shamjith vs State Of Kerala on 21 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3935 of 2008()



1. CREREVARI SHAMJITH
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :21/10/2008

 O R D E R
                             R. BASANT, J.
                -----------------------------------------------
                     Crl.M.C. No. 3935 OF 2008
                -----------------------------------------------
             Dated this the 21st day of October, 2008

                                O R D E R

Petitioner who faces indictment in a prosecution for offences

punishable, inter alia, under Sections 326 and 307 read with

Section 149 IPC; who is employed abroad and was permitted to

take back his passport and proceed to his place of employment

abroad, under Annexure I order passed by this Court; has now

been directed to appear before the Court on 24.10.08. According

to the petitioner, he is unable to so appear before the learned

Magistrate. In these circumstances, he has come before this

Court with a prayer that his personal presence may not be insisted

by the learned Magistrate in the committal proceedings.

2. I am afraid, considering the nature of allegations and the

nature of the proceedings against the petitioner, the petitioner

cannot be exempted in toto from appearing before the committal

court. But I am satisfied that the learned Magistrate can be

directed to consider the application of the petitioner for exemption

from appearance till the last date on which the order of committal

is to be passed. Till such date, the petitioner can be permitted to

Crl.M.C. No. 3935 OF 2008
-:2:-

be represented by his counsel. If the petitioner is unable to

appear before the learned Magistrate immediately, the petitioner

may through his counsel request the learned Magistrate to post

the case to a specific date on which date he will be able to appear

before the learned Magistrate. Considering the said request on

merits, appropriate orders must be passed by the learned

Magistrate.

3. With the above observations, this Crl.M.C is dismissed.

R. BASANT, JUDGE
ttb

Crl.M.C. No. 3935 OF 2008
-:3:-

Crl.M.C. No. 3935 OF 2008
-:4:-