High Court Kerala High Court

Harikumar M vs State Of Kerala on 29 July, 2010

Kerala High Court
Harikumar M vs State Of Kerala on 29 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 197 of 2010()


1. HARIKUMAR M, S/O.A.P.MANI
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. SHANTHI

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/07/2010

 O R D E R
                               V. RAMKUMAR, J.
                     ........................................................
                         Crl.M.C..No. 197 of 2010
                    ..........................................................
                          Dated: 29th July, 2010

                                          ORDER

Petitioner who is the accused in C.C. No. 427 of 2008 on the

file of the J.F.C.M., Kattakkada, for an offence punishable under

Section 498 A I.P.C. seeks to quash Annexure A3 final report and

all other further proceedings thereon.

2. It is too early for this Court exercising jurisdiction under

Section 482 Cr.P.C to meticulously scan the voluminous prosecution

records and hold that the prosecution of the petitioners is groundless

and the same is liable to be quashed. The appropriate remedy of the

petitioner is to plead for a discharge before the Court below.

3. Having regard to the facts and circumstances of the case, I

am inclined to permit the petitioner to plead for a discharge in

absentia. Accordingly if the petitioner files an application for

discharge before the court below through his counsel, that court shall

Crl. M.C. No. 197 of 2010
2

not insist on the personal appearance of the petitioner for the

disposal of the discharge petition. In case the court below has

already framed the charge, since a question of identity does not

arise for consideration between the marital partners, the petitioner

will be entitled for personal exemption during trial by filing a

petition incorporating necessary averments. In case such a

petition is filed, the court below shall allow the same. It shall not

insist on the personal appearance of the petitioner unless it is

inevitable to do so in any subsequent proceedings.

Reserving the above right of the petitioner, this Crl.M.C is

disposed of .

Dated this the 29th day of July 2010.

V. RAMKUMAR, JUDGE

ani/