IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2543 of 2008()
1. KISHORE BIYANI,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.JIJO PAUL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice A.K.BASHEER
Dated :14/08/2009
O R D E R
A.K. BASHEER
---------------------
CRL.M.C. NO. 2543 OF 2008
------------------------------------
DATED THIS THE 14TH DAY OF AUGUST 2009
O R D E R
When this case is taken up for hearing, learned
Counsel for the Petitioner, after arguing the case for some
time, seeks permission to withdraw the petition with liberty
to raise all contentions available to the Petitioner before the
court below. However he prays that appearance of the
Petitioner, who is the Managing Director of the Company,
before the trial court may be dispensed with.
2. In the peculiar facts and circumstances of this
case, I am satisfied that the prayer made by the learned
Counsel is only reasonable.
3. The Court below shall not insist on the appearance
of the Petitioner on all dates of posting. If a motion is made
on behalf of the Petitioner to exempt him from personal
appearance, the same shall be allowed. However the
Petitioner shall appear if his presence is essential on any
particular date.
The Crl.M.C is disposed of in the above terms.
A.K. BASHEER
JUDGE
pkk
CRL.M.C. NO. 2543 OF 2008
2