High Court Kerala High Court

P.R.Das vs V.K.Madhavan on 31 October, 2008

Kerala High Court
P.R.Das vs V.K.Madhavan on 31 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3063 of 2006()


1. P.R.DAS, BHAVANI BHAVANAM,
                      ...  Petitioner

                        Vs



1. V.K.MADHAVAN, NIVARTHIL,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.S.SANAL KUMAR

                For Respondent  :SRI.J.OM PRAKASH

The Hon'ble MR. Justice A.K.BASHEER

 Dated :31/10/2008

 O R D E R
                                 A.K. Basheer, J.
                  - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        Crl.M.C.No. 3063 of 2006
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 31st day of October, 2008
                                      ORDER

After arguing the matter for some time, learned counsel for the

petitioner submits that petitioner may be given liberty to raise all his

contentions before the trial court. However it is submitted on behalf

of the petitioner that his personal appearance may be dispensed with in

the course of the trial, except on days when his presence is absolutely

essential.

2. In the peculiar facts and circumstances of the case and

having considered the submissions made by learned counsel for the

parties at the Bar, I am satisfied that the Crl.M.C can be closed,

reserving the right of the petitioner to urge all his contentions before

the trial court in the course of the trial. However, if a motion is made

on behalf of the petitioner to exempt him from personal appearance, the

same shall be allowed. However petitioner shall appear before the trial

court as and when his personal presence is absolutely essential for the

purpose of the trial.

Crl.M.C is closed in the above terms.

A.K. Basheer
Judge.

an.