High Court Kerala High Court

Subramanian P vs M.Sudheesh Kumar on 7 August, 2007

Kerala High Court
Subramanian P vs M.Sudheesh Kumar on 7 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 572 of 2007()


1. SUBRAMANIAN P.,
                      ...  Petitioner

                        Vs



1. M.SUDHEESH KUMAR,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.RAJU ABRAHAM PULPARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :07/08/2007

 O R D E R
                            R.BASANT, J
                   = = = = = = = = = = = = =
                     Crl.M.C. No.572 Of 2007
                  = = = = = = = = = = = = = =

               Dated this the 7th day of August, 2007

                               ORDER

The petitioner faces indictment in a prosecution under Section

138 of the Negotiable Instrument Act. According to the petitioner

proceedings initiated against him totally lacks bona fides. Two

blank signed cheques were allegedly issued by the petitioner to the

brother of the 1st respondent as security. A notice of demand was

issued by the said brother to the petitioner demanding an amount

of Rs.25,000/- on the strength of one of those two cheques. A copy

of that notice is produced as Annexure II. The said notice was

replied to by Annexure III reply notice through the counsel. A

demand was made in that reply that the two cheques be returned

accepting the transaction as closed. No further action was taken by

the brother of the 1st respondent after receipt of Annexure III

notice. That Annexure III notice was issued on 11.07.01. Long

after on 27.1.04, respondent herein staked an independent claim

under the other of those two cheques. That notice was received by

the petitioner. But unfortunately the petitioner did not send a

formal reply. According to the petitioner, he had met the 1st

Crl.M.C.No.572 of 2007 2

respondent and explained to the 1st respondent the previous

proceedings which ended with Annexure III reply notice. In the

hope that the 1st respondent shall not initiate any action , the

petitioner did not take any further action.

2. The petitioner now finds that in the absence of reply to

Annexure IV notice, proceedings were initiated against him before

the learned Magistrate under Section 138 of the Negotiable

Instrument Act. The petitioner entered appearance through

counsel. But the petitioner was not able to raise sufficient sureties

before the learned Magistrate and claim bail. He applied for

exemption from personal appearance. The said request was not

allowed by the learned Magistrate. The learned Magistrate has now

issued a non bailable warrant against the petitioner. The petitioner

in these circumstances prays that it may be directed that the non

bailable warrant should not be executed. He further prays the

petitioner may be permitted to appear before the learned Magistrate

and claim bail on his own bond. It is further prayed that he may be

permitted to appear through counsel also. Notice was issued to the

respondents. Notice was given and it was served on the counsel for

the 1st respondent also, but there is no representation for the 1st

respondent. Exceptional circumstances call for exceptional

Crl.M.C.No.572 of 2007 3

response from the Court. This I am satisfied is one such case. I

am satisfied in these circumstances, that the prayers made by the

petitioner, which is exceptional in nature can certainly be granted.

3. This petition is in these circumstances allowed. The

following directions are issued.

i) The non bailable warrant issued against the petitioner shall

not be executed till 20.8.07.

ii) On or before that date the petitioner can appear before the

learned Magistrate and the learned Magistrate shall release the

petitioner on his own bond for appropriate amount.

iii) The petitioner can make an application for exemption from

personal appearance before the learned Magistrate. The learned

Magistrate shall allow such request and permit the petitioner to

appear through counsel on all dates of posting unless the learned

Magistrate issues specific directions for appearance of the petitioner

personally for any specific purpose.

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

petitioner.

(R.BASANT, JUDGE)
sj