High Court Kerala High Court

Sreenish.K.S vs State Of Kerala on 14 July, 2010

Kerala High Court
Sreenish.K.S vs State Of Kerala on 14 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2342 of 2010()


1. SREENISH.K.S,BSNL QUARTERS,IST FLOOR,
                      ...  Petitioner
2. PRATHEESH.K.P,KARTHIKA NIVAS,
3. SIBIN KANEER.M.K,KAROOR HOUSE,
4. GOKUL KUNNAMKOTTU,S/O.ALEXANDER

                        Vs



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

2. SANOOP,S/O.VIJAYAN,AGED 19 YEARS,

                For Petitioner  :SRI.K.GOPALAKRISHNA KURUP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/07/2010

 O R D E R
                       V. RAMKUMAR, J.
                 = = = = = = = = = = = = =
                  Crl.M.C..No. 2342 of 2010
                = = = = = = = = = = = = = =
                 Dated:14th day of July, 2010

                            ORDER

Petitioners, who are accused Nos.1, 3, 4 and 6 in Crime

No.438/2007 of Kanjar Police Station and now pending before

the Chief Judicial Magistrate Court, Thodupuzha as

C.C.No.76/2009 for offences punishable under Sections 143,

147, 341 and 323 read with 149 IPC, seek to quash the

complaint and all subsequent proceedings.

2. The learned Magistrate has not framed charge yet

and the case stands posted for framing charge. Having regard

to the fact that the petitioners and the 2nd respondent

complainant are Engineering students, I am inclined to permit

the petitioners to plead for a discharge in absentia.

Accordingly, if the petitioners file an application for discharge

before the court below through their counsel, that court shall

not insist on the personal appearance of the petitioners for the

disposal of the discharge petition.

Crl. M.C. No.2342 of 2010
2

3. In case the learned Magistrate does not discharge

the petitioners but instead, frames a charge against them,

they will be entitled to apply for personal exemption during

trial by incorporating the necessary averments. The learned

Magistrate shall consider the application for personal

exemption favourably, if he is convinced that a question of

identity of the petitioners does not arise for consideration

during trial. Reserving the above right of the petitioners,

this Criminal M.C is disposed of.

Dated this the 14th day of July, 2010.

V. RAMKUMAR, JUDGE

dmb