High Court Kerala High Court

Sabu Sebastian vs Sree Gokulam Chit And Finance on 18 June, 2010

Kerala High Court
Sabu Sebastian vs Sree Gokulam Chit And Finance on 18 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2114 of 2010()


1. SABU SEBASTIAN, AGED 35, KALLEPLACKAL
                      ...  Petitioner

                        Vs



1. SREE GOKULAM CHIT AND FINANCE
                       ...       Respondent

2. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.K.I.ABDUL RASHEED

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/06/2010

 O R D E R
                      V.RAMKUMAR, J.
               -------------------------------------
                Crl.M.C.No.2114 of 2010
               --------------------------------------
          Dated this the 18th day of June, 2010

                             ORDER

Petitioner, who is the accused in S.T.No.99/08 on the file

of J.F.C.M Court-II, Thodupuzha, in a prosecution under

Section 138 of Negotiable Instrument Act, challenges

Annexure III order dated 31.5.2010 in CMP No.817/2010, as

per which his application under Section 205 Cr.P.C for

personal exemption was dismissed mainly for the reason that

the Counsel appearing for him does not hold a special

Vakkalath.

2. In case the petitioner files a fresh application for

personal exemption through his counsel, who is already

holding a Vakkalath of the petitioner, the learned Magistrate

shall permit him to be represented by his counsel during the

trial of the case including examination under Section 313

Cr.P.C and the presence of the petitioner shall not be insisted,

unless it is absolutely necessary to do so, either at the time of

pronouncing judgment or any time earlier. The fresh petition

to be filed hereafter shall be disposed of notwithstanding the

order dated 31.5.2010 in CMP No.817/2010 and

notwithstanding the pendency of non-bailable warrants

against him.

V.RAMKUMAR, JUDGE

dmb