High Court Patna High Court - Orders

Official Liquidator Of M/S … vs Sri Omkar Nath Choudhary &Amp; Ors on 9 September, 2010

Patna High Court – Orders
Official Liquidator Of M/S … vs Sri Omkar Nath Choudhary &Amp; Ors on 9 September, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       OR. CR. MISC No.5 of 2010
 OFFICIAL LIQUIDATOR OF M/S JAISWAL ENGINEERING WORKS PVT.LTD
                                Versus
                 SRI OMKAR NATH CHOUDHARY & ORS
                               -----------

8. 09.9.2010 The accused persons have filed an application under

Section 205 of the Code of Criminal Procedure praying for

dispensing with their personal attendance in the present

proceedings on day-to-day basis.

It is stated by learned counsel for the accused

persons that the accused persons are law abiding persons

and have always taken to legal recourse. The petitioners

had filed Company Appeal against the winding up order of

this Court and the Appeal was dismissed and thereafter

they moved the Supreme Court and after dismissal of the

S.L.P. by the Supreme Court the accused persons learnt

about the present criminal case instituted against them and

immediately thereafter they executed Vakalatnama and

handed over the same to their Advocate who was appearing

for them in the Company Petition on 19.8.2010.

It is further stated that petitioner Nos. 1 & 2 are old

persons aged about 73 and 65 years being the father and

mother respectively of accused Nos. 3 to 5 and they are

suffering from various ailments and thus not in a position to
2

appear in Court on a regular basis. It is also submitted that

all the five petitioners reside at Jamshedpur in the State of

Jharkhand which is situated at a fairly long distance from

Patna and serious inconvenience would be caused to them

if they are to appear on a regular basis in the case. It is also

urged that the matter relates to non-filing of the statutory

statements and thus the proceedings can continue even in

presence of their counsel and they shall not in any way

delay the conclusion of the trial proceeding.

For the aforesaid reasons, it is prayed that the

accused persons’ appearance on every date may be

dispensed with and they undertake to appear on every date

in the matter through their counsel and would also appear

personally whenever this Court directs them to do so.

Learned counsel for the O.L. opposes the prayer

stating that the petitioners have taken several measures to

delay the matter in the Company Petition and thus they are

not entitled to the privilege of Section 205 Cr.P.C.

On a consideration of the entire facts and

circumstances, I find that the present criminal proceedings

have been instituted on 11.1.2010 under Section 454(5A) of

the Companies Act, 1956 and thereafter cognizance has
3

been taken on 5.3.2010 on which date summons was

directed to be issued. After the service of summons this

Court finding that the accused persons had not appeared

directed issuance of warrant of arrest on 22.7.2010.

Immediately thereafter the accused persons have filed their

Vakalatnama through their Advocate which was noted by

this Court on the last occasion when the matter was taken

up.

In the above circumstances, it cannot be said at this

stage that the petitioners had acted in a manner so as to

delay the present proceedings. Considering the other

submissions of learned counsel for the petitioners also and

the circumstances of the case, this Court is of the view that

it is a fit case to exempt the petitioners from personal

attendance and permit them to appear through their

Advocate.

Accordingly, the petition is allowed and the

petitioners are exempted from personal attendance in Court.

They, however, shall be present through their counsel on

each date when the matter is to be taken up by this Court.

They shall also be personally present in Court whenever

directed by this Court by a specific order.
4

The order issuing warrant of arrest against them on

22.7.2010 is recalled.

(Ramesh Kumar Datta,J.)

Spal/