IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3206 of 2007()
1. SMT.MISRIYA, AGED 45 YEARS,
... Petitioner
Vs
1. STATE
... Respondent
2. P.ABDUL AZEEZ, AGED 55 YEARS,
For Petitioner :SRI.M.SASINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :18/10/2007
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.3206 of 2007
----------------------------------------
Dated this the 18th day of October 2007
O R D E R
The petitioner, a woman, faces indictment in a prosecution
under Section 138 of the Negotiable Instruments Act.
Cognizance has been taken on 15/2/2007. The petitioner has not
entered appearance so far personally. She has entered
appearance through counsel. She has been filing applications to
excuse her absence from time to time. The learned Magistrate
has not allowed the said request and has now chosen to issue
non-bailable warrant against the petitioner. Such warrant of
arrest issued by the learned Magistrate is chasing the petitioner.
2. According to the petitioner, the petitioner is pregnant
now and is unable to appear before the learned Magistrate. The
warrant of arrest issued by the learned Magistrate, if executed,
would cause great hardship and prejudice to the petitioner. It is,
in these circumstances, prayed that appropriate directions may
be issued under Section 482 Cr.P.C.
3. The allegations against the petitioner is only under
Section 138 of the Negotiable Instruments Act. It is not
Crl.M.C.No.3206/07 2
necessary to invariably insist on the personal presence of the
accused in such a case. But the petitioner must certainly apply
for exemption from personal appearance under Section 205
Cr.P.C before the learned Magistrate. If the petitioner, a
woman, is pregnant and she is facing allegation only in a
prosecution under Section 138 of the Negotiable Instruments
Act, I can find no reason why such an application for personal
exemption would not be considered by the learned Magistrate.
But it is seen that the petitioner has not made such an
application so far. It is for the petitioner to apply for exemption
before the learned Magistrate. Thereupon the learned
Magistrate must pass appropriate orders. It is submitted that
now a warrant of arrest is issued against the petitioner and
unless the petitioner appears personally, her application for
exemption may not be considered. I find no reason to insist on
appearance of the petitioner personally before an application
under Section 205 Cr.P.C is considered. This is so, inspite of the
fact that a warrant of arrest has been issued. I am satisfied that
appropriate direction can be issued.
Crl.M.C.No.3206/07 3
4. In the result, this petition is allowed in part.
Following directions are issued:
i) Warrant of arrest issued against the petitioner shall
not be executed till 29/10/2007.
ii) In the meantime, the petitioner can appear before the
learned Magistrate through counsel and make an application
under Section 205 Cr.P.C.
iii) Appropriate orders on merits must be passed on such
application by the learned Magistrate.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
Crl.M.C.No.3206/07 4
Crl.M.C.No.3206/07 5
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007