High Court Kerala High Court

M.K.Abdulla vs State on 13 August, 2008

Kerala High Court
M.K.Abdulla vs State on 13 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3058 of 2008()



1. M.K.ABDULLA
                      ...  Petitioner

                        Vs

1. STATE , REP. BY PAYYANUR POLICE.
                       ...       Respondent

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/08/2008

 O R D E R
                             R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                   Crl.M.C.No. 3058 of 2008
                   - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 13th day of August, 2008

                                O R D E R

The petitioner faces indictment in a prosecution for

offences punishable, inter alia, under Sections 341 and 324 r/w.

149 I.P.C. Altogether there were six accused persons. Accused

1, 4 and 5 have already been tried, found not guilty and acquitted.

The petitioner was enlarged on bail. But as he has to leave India

in connection with his employment, he could not appear and take

part in the trial. The prosecution against accused 2, 3 and 6 still

remain. The petitioner has subsequently entered appearance. He

has been enlarged on bail and he has returned to his place of

employment abroad.

2. According to the petitioner he may not be available

personally before the court below if the matter is taken up for

trial early. This may entail further issue of coercive processes

against him. In these circumstances sufficiently early he has

come to this Court with a prayer that he may be permitted to be

Crl.M.C.No. 3058 of 2008
2

represented by his counsel at the stage of trial after exempting him

from personal appearance. He does not want to dispute his identity at

all in the trial.

3. The request of the petitioner appears to me to be most

legitimate. I have no reason to assume that such request will not be

accepted by the learned Magistrate. Insistence on appearance of the

accused before court on all dates of posting is not a fetish, but is

required only to satisfy the requirement of law that evidence should be

adduced only in the presence of the accused. On all other dates the

accused can be permitted to be represented by his counsel. On dates on

which evidence is to be adduced, if the accused applies to be

represented by his counsel and he does not dispute his identity, I have

no reason to assume that any Magistrate would insist on the personal

presence of the accused. No Magistrate should do the same.

Sufficient general directions have already been issued by this Court in

the decision in Alice George v. Dy.S.P. of Police (2003 (1) KLT

339).

4. It is for the petitioner/his counsel to apply before the learned

Magistrate and seek exemption from personal appearance and to permit

Crl.M.C.No. 3058 of 2008
3

the petitioner’s counsel to conduct his case representing him without

insistence on his personal presence. The learned Magistrate must

consider such application in accordance with law and expeditiously.

No special or specific direction appears to be necessary, as I find no

reason why such application should not be considered by the learned

Magistrate on merits and in accordance with law.

5. This Crl.M.C. is dismissed subject to the above observations.

(R. BASANT)
Judge
tm