IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3019 of 2010()
1. JOYKUTTY, S/O.KOSHY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C..No.3019 of 2010
= = = = = = = = = = = = = =
Dated this the 29th day of July, 2010
ORDER
Petitioner who is the sole accused in S.C.No.409/2007 on
the file of the Additional Sessions Judge (Fast Track) Court-I,
Pathanamthitta arising out of O.R.No.6/2005 of Pathanamthitta
Excise Range.
Admittedly the court below has framed the charge. This
means that the petitioner either did not plead for a discharge or
did not get a discharge. Trial has thus started. The only course
now open to the petitioner is to face trial. The petitioner will be
entitled to apply for personal exemption by filing a petition
incorporating the necessary averments. The learned Magistrate
shall consider his request favourably and pass appropriate
orders and shall not insist upon his personal appearance unless
it is inevitable at any subsequent stages of the trial.
Dated this the 29th day of July, 2010.
V. RAMKUMAR, JUDGE
sj