High Court Madras High Court

Ratanlal Bakshomal Kundnani vs The Superintendent (Copy … on 8 May, 2008

Madras High Court
Ratanlal Bakshomal Kundnani vs The Superintendent (Copy … on 8 May, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED : 08/05/2008

CORAM
THE HONOURABLE MR.JUSTICE P.K.MISRA

W.P(MD).No.4472 OF 2008
and
M.P(MD)No.1 of 2008

Ratanlal Bakshomal Kundnani		... Petitioner

Vs.

The Superintendent (Copy Section),
District and Sessions Court,
Srivilliputtur,
Virudhunagar District.		... Respondent

Prayer

Petition filed under Article 226 of the Constitution of India, to issue
a writ of Certiorarified Mandamus calling for the records relating to the
endorsement on return dated 30.04.2008 made by the respondent on the copy
application No.1017 filed by the petitioner seeking certified copy of the common
judgment in Crl.A.Nos.195, 196 and 197 of 2007 and quash the same and
consequently, direct the respondent to issue certified copy of the common
judgment in Crl.A.Nos.195, 196 and 197 of 2007.

!For Petitioner  ... Mr.G.R.Swaminathan
^For Respondents ... Mr.Senthur Pandian,
		     Additional Public Prosecutor
	
:ORDER

This petition has been filed to issue a writ of Certiorarified Mandamus
calling for the records relating to the endorsement on return dated 30.04.2008
made by the respondent on the copy application No.1017 filed by the petitioner
seeking certified copy of the common judgment in Crl.A.Nos.195, 196 and 197 of
2007 and quash the same and consequently, direct the respondent to issue
certified copy of the common judgment in Crl.A.Nos.195, 196 and 197 of 2007.

2. The petitioner is an accused in C.C.Nos.73, 74 and 75 of 2003 on the
file of the learned Judicial Magistrate, Sivakasi. After the order of
conviction, the petitioner had filed Crl.A.Nos.195, 196 and 197 of 2007 before
the learned Principal Sessions Judge, Srivilliputtur, Virudhunagar District and
by a common judgment dated 25.04.2008, the appeals were dismissed. The
petitioner who was released on bail, was represented by his advocate. Since the
petitioner himself was absent, free copy of the common judgment was not made
available.

3. It appears that subsequently the appellate Court has issued direction
to the trial Court to issue warrant as against the petitioner.

4. Be that as it may, subsequently the petitioner filed an application for
issuance of the certified copy of the said common judgment. The respondent has
returned such application by making the following endorsement:

“Returned:

The accused was not appeared on the date of Judgment. Judgment was
pronounced without his presence. Hence he is not entitled to receive certified
copy. Hence returned.”

5. The petitioner has filed this present writ petition for quashing such
order passed by the respondent and for issuing direction to the respondent to
issue certified copy of the common judgment passed in Crl.A.Nos.195, 196 and 197
of 2007.

6. I have heard Mr.G.R.Swaminathan, learned Counsel for the petitioner and
Mr.Senthur Pandian, learned Additional Public Prosecutor for the respondent.

7. The learned Additional Public Prosecutor for the respondent submitted
that the petitioner has an alternative remedy of filing an application under
Section 482 of the Code of Criminal Procedure and therefore, the present writ
petition need not be entertained.

8. According to me, this submission makes no sense as the difference only
appears to be one between tweedledum and tweedledee as the person has approached
the very same High Court. I therefore failed to understand as to why an
application under Article 226 of the Constitution of India cannot be
entertained.

9. Be that as it may, even such application under Article 226 of the
Constitution of India can always be treated as the one under Section 482 of the
Code of Criminal Procedure. This objection raised by the learned Additional
Public Prosecutor is merely technical rather than of any substance.

10. So far the merit of this application is concerned, there is no
justification for the respondent to refuse to issue a certified copy of the
common judgment merely on the ground that the petitioner had not appeared on the
date of pronouncement of the common judgment. There is no law which obliges an
appellant to remain present at the time of the pronouncement of the judgment,
more particularly, when such appellant was represented by his counsel.

11. The learned Counsel for the petitioner has brought to my notice a
recent decision of this Court in Markandan v. Inspector of Police, Deevattipatti
P.S reported in (2007) 1 MLJ (Crl) 210 wherein it is stated that for filing
revision, it is not necessary to file a surrender certificate. At any rate,
the question as to whether the petitioner can be permitted to file a revision
without filing a surrender certificate is a matter for the concerned revisional
Court.

12. In the present case, the certified copy was not made available. In the
absence of any justification whatsoever, the endorsement made by the respondent
is quashed and the respondent is directed to issue a certified copy of the
common judgment passed in Crl.A.Nos.195, 196 and 197 of 2007, as expeditiously
as possible preferably within a period of ten days from the date of receipt of a
copy of the present order.

13. The original copy application which was filed by the petitioner in the
lower Court shall be returned to the petitioner, so that the same can be
represented before the respondent. While indicating the period of copy
application under Section 12 of the Limitation Act, the date of original
presentation should be considered and the entire period should be counted as the
period required for preparing the copy.

14. In the result, the writ petition is allowed. Consequently, the
connected Miscellaneous Petition is closed. No costs.

15. This order shall be circulated to all the lower Courts in the State to
avoid similar grievances in future.

rsb

To
The Superintendent (Copy Section),
District and Sessions Court,
Srivilliputtur,
Virudhunagar District.