IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2264 of 2010()
1. SAVIJESH AGED 25 YEARS, S/O. VIJAYAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY S.I.OF
... Respondent
2. ASSISTANT ENGINEER, KERALA STATE
For Petitioner :SRI.ABRAHAM P.GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No.2264 of 2010
= = = = = = = = = = = = = =
Date: 09.07.2010
ORDER
The petitioner is the accused in S.T.C.No.309/2008 on the
file of the C.J.M, Kalpetta for offences punishable under Sections
139 and 141 of Electricity Act. The petitioner seeks to quash
Annexure A2 and the subsequent proceedings pending before
the Magistrate. The above case involve summons trial.
2. It is too early for this Court, exercising jurisdiction
under Section 482 Cr.P.C, to quash the complaint and
subsequent proceedings and also consider whether the
ingredients of the offences are made out in the prosecution
records. The Magistrate can state the substance of accusation
to the accused and record his plea under Section 251 Cr.P.C only
if the substance of accusation contains the ingredients of the
offence alleged. In the light of the decision in Kamalarajaram
v. State of Kerala (2005(3) KLT 617), it is open to the
petitioner to raise the present contentions at the time when the
learned Magistrate records his plea under Section 251 Cr.P.C.
3. The learned counsel for the petitioner prays for
Crl. M.C. No.2264 of 2010
2
exemption from appearance while raising the above plea before
the Magistrate. I am inclined to permit the petitioner to be
represented through his counsel. Accordingly, if the petitioner
files a petition for exemption during the stage of 251 Cr.P.C, the
learned Magistrate shall consider the contention of the
petitioner while recording his plea without insisting on his
personal appearance. The plea of the accused can be recorded
through his counsel.
This Crl.M.C is accordingly disposed of as above.
Dated this the 9th day of July, 2010.
V. RAMKUMAR, JUDGE
sj