High Court Kerala High Court

K.T.Sebastian vs State Of Kerala on 27 September, 2007

Kerala High Court
K.T.Sebastian vs State Of Kerala on 27 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr P(Crl) No. 73 of 2007()


1. K.T.SEBASTIAN, AGED 50 YEARS,
                      ...  Petitioner
2. SOPHY, AGED 40 YEARS,
3. PAPPPACHAN @ JOSEPH, AGED 60 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :27/09/2007

 O R D E R
                              R.BASANT, J
                     = = = = = = = = = = = = =
                        T.P.Crl. No.73 Of 2007
                    = = = = = = = = = = = = = =

               Dated this the 27th day of September, 2007

                                 ORDER

The petitioners face indictment in a prosecution, inter alia,

under Sections 406 and 420 IPC. The proceedings are pending before

the Judicial First Class Magistrate Court- Vaikom. Consequent to

nonappearance of the petitioners before the learned Magistrate

warrants of arrest have been issued against the petitioners by the

learned Magistrate. The petitioners have now come before this Court

with a prayer that the case against them pending before the Judicial

First Class Magistrate Court- Vaikom may now be transferred to any

other court at Thrissur, their native place.

2. What is the reason? The learned counsel for the petitioners

submits that the 1st petitioner is afflicted with diseases and finds it

difficult to proceed to Vaikom to attend the trial. Ilness of one of the

petitioners is the sole ground on which the transfer is sought.

3. The learned Public Prosecutor stoutly opposes the application.

It would be unjust and unfair to compel all the witness to proceed all

the way to Thrissur to attend the trial only to satisfy the convenience

of the petitioners. It is for the petitioners to surrender before the

Court at Vaikom, to seek bail afresh and file appropriate applications

TPCR No. 73 of 2007
2

seeking exemption under Section 317 Cr.P.C. Instead of doing that

they have rushed to this Court with this prayer to transfer the case.

It is obviously with an intention to delay or protract the proceedings,

submits the learned Public Prosecutor.

4. I find absolutely no relevant circumstances urged before the

court to justify the prayer for transfer. The prayer therefore deserves

to be rejected. The illness of one of the petitioners is only a vague

allegation. It is certainly not sufficient to justify the prayer for transfer

the case from Vaikom to Thrissur. This transfer petition is in these

circumstances dismissed.

5. The learned counsel for the petitioners submits that the

petitioners apprehend that their applications for bail may not be

considered on merits, in accordance with law and expeditiously, when

they surrender before the learned Magistrate. I have no reason to

assume that the learned Magistrate would not consider such

applications on merits, in accordance with law and expeditiously. Every

court must do the same. No special or specific direction appears to be

necessary. Sufficient general directions have already been issued in

Alice George v. The Deputy Superintendent of Police [2003(1)

KLT 339]. If they surrender, the learned Magistrate must proceed to

pass appropriate orders on merits and expeditiously – on the date of

TPCR No. 73 of 2007
3

surrender itself.

6. The learned counsel for the petitioners submits that if

personal appearance of the petitioners were insisted on all dates of

postings, it would cause irreparable loses and hardship to the

petitioners. The learned counsel for the petitioners submits that until

the case reaches at the stage of 313 examination, no personal

appearance is necessary. I have no reason to assume that the

petitioners’ application for exemption would not be considered by the

learned Magistrate on merits, in accordance with law. Every court

must do the same. Personal appearance need not ordinarily be

insisted, unless there be valid and compelling reasons to justify such

appearance.

This transfer petition is hence dismissed but with the above

observations.

(R.BASANT, JUDGE)
sj