High Court Kerala High Court

Lakshmanan vs State Of Kerala on 18 September, 2007

Kerala High Court
Lakshmanan vs State Of Kerala on 18 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27696 of 2007(V)


1. LAKSHMANAN, AGED 59 YEARS,
                      ...  Petitioner

                        Vs



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

2. V.G.SUKUMARAN, AGED 46 YEARS,

                For Petitioner  :SMT.JEENA JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :18/09/2007

 O R D E R
                                   R.BASANT, J.
                                ----------------------
                           W.P.C.No.27696 of 2007
                          ----------------------------------------
                  Dated this the 18th day of September 2007

                                J U D G M E N T

The petitioner faces indictment in a prosecution under Section 138

of the Negotiable Instruments Act. The case has now reached the stage of

defence evidence. The matter stands posted for defence evidence

tomorrow, that is on 19/9/2007, it is submitted. The petitioner has rushed

to this court with this petition with the prayer that some more time may be

granted to the petitioner to adduce defence evidence. It is prayed that the

proceedings before the court below may be stayed to facilitate such

availability of further time for the petitioner to adduce defence evidence.

2. I find absolutely no merit in the request. It is for the petitioner

to file appropriate application/list of witnesses/documents before the

learned Magistrate through his counsel, even assuming that he is not able

to appear before the learned Magistrate, specifying the defence evidence

which he wants to adduce. I have no reason to assume that if the

petitioner has valid reasons for a further opportunity to examine such

witnesses, the learned Magistrate would not consider such request on

merits and in accordance with law.

3. With the above observations, this writ petition is dismissed.

Hand over copy of this order to the learned counsel for the

petitioner.

(R.BASANT, JUDGE)
jsr

W.P.C.No.27696/07 2

W.P.C.No.27696/07 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007