High Court Kerala High Court

K.V. Shine vs The State Of Kerala on 5 December, 2008

Kerala High Court
K.V. Shine vs The State Of Kerala on 5 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4484 of 2008()


1. K.V. SHINE,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :05/12/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 4484 of 2008
            -------------------------------------------------
        Dated this the 5th day of December, 2008

                               ORDER

The petitioner faces indictment in a prosecution under

Sec.138 of the Negotiable Instruments Act. Cognizance was

taken as early as in 2006 as can be ascertained from the

number assigned to the case i.e., C.C.No.586/06. The

petitioner has not entered appearance before the learned

Magistrate. A warrant of arrest has been issued against the

petitioner.

2. According to the petitioner, he is laid up. He has

suffered a fracture. He is unable to move around. In these

circumstances, the petitioner appeared before the court below

through counsel and filed an application under Sec.205 Cr.P.C.

It was prayed that the warrant of arrest pending against him

may be withdrawn and the petitioner may be permitted to

Crl.M.C. No. 4484 of 2008 -: 2 :-

appear through counsel before the court below as per the dictum

in Jain Babu v. Joseph (2008 (4) KLT 16). By the impugned

order, the learned Magistrate has rejected the application on the

ground that there is possibility that the petitioner shall abscond

he having not appeared before the learned Magistrate so far and

proceedings under Secs.82 and 83 Cr.P.C. having already been

initiated against the petitioner.

3. The learned counsel for the petitioner prays that a

lenient view may be taken. The petitioner is physically unable

to travel to the court. Subject to appropriate conditions the

petitioner may be permitted to participate in the trial by

appearing through counsel.

4. I have considered all the relevant circumstances. I

have gone through the certificate produced by the petitioner

which confirms that he has suffered a fracture of the left fibula

and needs rest for a period of 8 weeks from 4/11/08.

Notwithstanding the fact that the petitioner has been absent

before the court below for a long period of time, I am satisfied

that a lenient view can be taken and the petitioner can be

permitted to participate in the proceedings through counsel

subject to appropriate conditions.

5. In the result:

(a) This Crl.M.C. is allowed.

Crl.M.C. No. 4484 of 2008 -: 3 :-

(b) The learned Magistrate is directed to exempt the

petitioner from personal appearance and permit him to be

represented by his counsel in the pending prosecution i.e.,

C.C.No.586/06.

(c) The petitioner shall appear through counsel with the

requisite authorisation including the authorisation to make his

plea through his counsel and such counsel shall represent the

petitioner until further orders are passed by the learned

Magistrate.

(d) The petitioner shall within a period of two months from

this date appear before the learned Magistrate and execute a

bond for Rs.50,000/- with two solvent sureties each for the like

sum to the satisfaction of the learned Magistrate.

(e) Needless to say, the coercive processes issued against

the petitioner now shall not be executed.

6. Hand over a copy of this order to the learned counsel for

the petitioner.

Sd/-



                                        (R. BASANT, JUDGE)


Nan/

           //true copy//         P.S. to Judge

Crl.M.C. No. 4484 of 2008 -: 4 :-