IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 964 of 2009()
1. SALIN C.NARAYANAN, CHORIYAM MAKKAL VEEDU
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.R.BINDU (SASTHAMANGALAM)
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/03/2009
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.R.P.No.964 of 2009
= = = = = = = = = = = = = =
Dated this the 19th day of March, 2009
ORDER
Petitioner, who is the 1st accused in C.C.No.312/2007 on
the file of the J.F.C.M-II, Kanjirappally for offences punishable
under Sections 143,120B,465,468,471 and 420 read with 149
IPC challenges the order dated 28.11.2008 passed by the
learned Magistrate dismissing the application filed by the
petitioner for discharge.
2. The petitioner and the other accused persons were
permitted by this Court as per Annexure III order dated 18.8.08
in Crl.M.C.No.3124/2008 to plead for a discharge in absentia.
The impugned order has been passed pursuant to the said
permission. The learned Magistrate has found a prima facie case
for framing of charge against the accused persons after holding
that there is no sufficient ground to arrive at a conclusion that
the charge against the accused persons are groundless.
3. I am not entering into the merits of the case, since that
may produce one party or other during the trial of the case.
Crl.R.P.No.964 of 2008
2
Suffice it to say that the court below having found a prima facie
case for framing charge, the remedy of the petitioner is to face
the trial. The accused may apply to the Magistrate for personal
exemption and in case the learned Magistrate is satisfied about
the claim for personal exemption, I am sure that the learned
Magistrate will not insist on their personal appearance before
the court below unless a question of identity arises for
consideration.
4. The petitioner and the other accused may apply for
personal exemption, not withstanding the warrants, if any,
pending against them.
This Crl.R.P is disposed of as above.
Dated this the 19th day of March, 2009.
V. RAMKUMAR, JUDGE
sj