High Court Kerala High Court

Kallaramkettil Sathyan vs State Of Kerala on 2 November, 2007

Kerala High Court
Kallaramkettil Sathyan vs State Of Kerala on 2 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3346 of 2007()


1. KALLARAMKETTIL SATHYAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. S.I. OF POLICE, ELATHUR POLICE

3. SHYAMALA, D/O.KITAN,

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :02/11/2007

 O R D E R
                                R.BASANT, J
                        ------------------------------------
                       Crl.M.C.No.3346 of 2007
                        -------------------------------------
              Dated this the 2nd day of November, 2007

                                  O R D E R

The petitioner faces indictment in a prosecution under Section

409 I.P.C. Cognizance has been taken on the basis of a final report

submitted by the police. The petitioner had come to this Court with a

prayer that the proceedings against him may be quashed invoking the

powers under Section 482 Cr.P.C. That petition was dismissed by

order dated 8.10.05. The petitioner was permitted to raise the plea of

discharge before the learned Magistrate.

2. The petitioner is now employed abroad. He is not able to

return India. He is willing to appear before the learned Magistrate

through counsel and seek discharge. But the petitioner complains that

the learned Magistrate is insisting on the personal appearance of the

petitioner before the plea of discharge is considered.

3. In the peculiar facts and circumstances of this case, I am

satisfied that a direction can be issued to the learned Magistrate to

permit the petitioner to advance his plea of discharge under Section

239 Cr.P.C through counsel. Personal presence of the petitioner need

not be insisted until the learned Magistrate comes to a conclusion that

Crl.M.C.No.3346 of 2007 2

the charges are liable to the framed. If charges are not liable to be

framed, of course, his personal presence need not be insisted.

This Crl.M.C is allowed to the above extent.

(R.BASANT, JUDGE)
rtr/-