High Court Kerala High Court

Sreekumar vs State Of Kerala on 29 July, 2008

Kerala High Court
Sreekumar vs State Of Kerala on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2852 of 2008()


1. SREEKUMAR, RETNAJALIYIL VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.K.SASIKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :29/07/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 2852 of 2008
            -------------------------------------------------
            Dated this the 29th day of July, 2008

                               ORDER

The short grievance of the petitioner is that his

application for exemption and his application for discharge

filed before the learned Sessions Judge as Annexures-A3 and

A4 have been dismissed without proper consideration.

2. The petitioner faces indictment in a prosecution for

offences punishable, inter alia, under Secs.307 and 324 read

with Sec.149 IPC. He is the 9th accused. All the co-accused

have already been tried, found not guilty and acquitted. The

case against the petitioner was split up and coercive processes

were issued against the petitioner. The petitioner came to this

Court with Crl.M.C.No.795/08. Another Bench of this Court

disposed of the petition with observations. In compliance with

the said observations, the petitioner surrendered before

Crl.M.C. No. 2852 of 2008 -: 2 :-

learned Sessions Judge and was enlarged on bail. Thereafter,

the case was posted. When the case was posted to 6/6/08, the

petitioner filed Annexures-A3 and A4 applications. It was prayed

that the petitioner may be discharged. It was further prayed

that the petitioner may be exempted from personal appearance.

The petition seeking exemption from personal appearance was

disposed of by Annexure-A5 order which reads: “Disallowed”.

The petition seeking discharge was disposed of by Annexure-A6

order which reads as follows:

“No objection filed. Heard. Petitioner

has been absenting and his bail bond stands

cancelled. This petition filed in absentia is

not maintainable and it is hereby

dismissed.”

3. The learned counsel for the petitioner submits that

both petitions have not been disposed of properly by the learned

Sessions Judge. The case stood posted only for hearing on the

question of discharge and on that day the personal appearance

of the petitioner was totally unnecessary. The learned Sessions

Judge had no valid reason whatsoever to dismiss the application

to excuse his absence on that date of posting as the proceedings

could have gone further even without the personal presence of

Crl.M.C. No. 2852 of 2008 -: 3 :-

the petitioner, submits counsel. The presence of the petitioner’s

counsel was absolutely sufficient for hearing on the question of

discharge under Sec.227 Cr.P.C. A plea for discharge could

certainly have been advanced in the absence of the petitioner

when he was represented by his counsel, the petitioner having

already entered appearance and having been enlarged on bail.

In these circumstances, the dismissal of Crl.M.P.No.686/08 with

a non- speaking order – disallowed, is certainly not justified.

The same warrants interference.

4. Coming to the prayer for discharge even in the absence

of an application for discharge from the petitioner, such plea for

discharge has to be considered. The obligation of the court to

consider whether charges deserve to be framed or not does not

depend on an application to be filed by the petitioner/indictee.

Even without any such application, the learned Sessions Judge is

obliged to consider the question whether charges deserve to be

framed or not under Sec.227/228 Cr.P.C. The reason shown for

rejection of the petition claiming discharge is also absolutely

unjustified.

5. I am, in these circumstances, satisfied that Annexures-

A5 and A6 orders and all further proceedings on the basis of

such orders passed deserve to be interfered with. This Crl.M.C.

Crl.M.C. No. 2852 of 2008 -: 4 :-

deserves to be allowed.

6. In the result:

(a) This Crl.M.C. is allowed.

(b) The order dated 6/6/08 in Crl.M.P.No.686/08 is set

aside.

(c) The order dated 6/6/08 in Crl.M.P.No.681/08 is also set

aside.

(d) All further action taken on the basis of those orders

shall also stand set aside.

(e) The learned Sessions Judge shall now consider the plea

for discharge without insisting on the personal presence of the

petitioner if he is represented by a counsel.

7. Hand over a copy of this order to the learned counsel for

the petitioner.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

Crl.M.C. No. 2852 of 2008 -: 5 :-