High Court Kerala High Court

Pushpaveni vs State Of Kerala on 11 July, 2007

Kerala High Court
Pushpaveni vs State Of Kerala on 11 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2221 of 2007()



1. PUSHPAVENI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.C.JOHN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/07/2007

 O R D E R
                                 R. BASANT, J.

                        - - - - - - - - - - - - - - - - - - - - - -

                         Crl.M.C.Nos.2221, 2222 &

                                2223   of   2007

                        - - - - - - - - - - - - - - - - - - - - - -

                  Dated this the  11th   day of   July, 2007


                                     O R D E R

The common petitioners in these three cases are sureties of

three different accused in the same case, C.C. 102 of 2005 pending

before the J.F.C.M. -II, Thamarasserry. Altogether there are three

accused persons in that case. The petitioners had offered themselves

as sureties for all the three accused and the accused were released on

bail accepting the bonds executed by the accused with the petitioners

herein as sureties.

2. On a particular date of posting when the case was posted for

examination of witnesses, the accused were not present. Their

counsel submitted that he is not in a position to proceed with the trial.

He wanted to report no instruction and a local counsel was to enter

appearance. For some technical reasons the formalities for such

appearance could not be completed and therefore adjournment was

prayed for. All the three accused did not appear before court on that

day and the counsel who was appearing hitherto filed an application

to excuse the absence of the accused. The learned Magistrate

Crl.M.C.Nos.2221, 2222, & 2223 of 2007

2

rejected the applications and issued non-bailable warrants against the

accused persons, but also did direct issue of notice to the sureties under

Section 446 Cr.P.C. The petitioners have come to this Court to assail such

notices issued to the sureties under Section 446 Cr.P.C. The petitions were

initially presented as Crl.R.P. Later the court permitted the petitioners to

convert them as Crl.M.Cs. Accordingly now it is prayed that powers under

Section 482 Cr.P.C. may be invoked to quash the notices issued under

Section 446 Cr.P.C.

3. Why should such powers be invoked? Why cannot the petitioners

appear before the Magistrate and show cause that no order under Section

446 Cr.P.C. is liable to be passed at all? I find no satisfactory answers

forthcoming. The learned counsel for the petitioners submits that it is very

difficult for the petitioners, who are from the District of Wayanad to appear

before the learned Magistrate at Thamarasserry. I fail to understand why

the petitioners must appear personally before the learned Magistrate.

Notice is issued under Section 446 Cr.P.C. and appearance through counsel

is perfectly sufficient – especially in the facts and circumstances of this

case. I do not find any reason to justify the invocation of the extra ordinary

inherent jurisdiction under Section 482 Cr.P.C. It is for the petitioners to

Crl.M.C.Nos.2221, 2222, & 2223 of 2007

3

appear before the learned Magistrate either in person or through counsel

and show cause why no order should be passed under Section 446 Cr.P.C. I

have no reason to assume that the learned Magistrate would insist on

personal physical presence of the sureties in response to such notices under

Section 446 Cr.P.C. The learned Magistrate must permit the petitioners to

appear through counsel in response to such notices and show cause.

4. These Crl.M.Cs. are dismissed with the above observations.

(R. BASANT)

Judge

tm