IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 790 of 2008()
1. SUDARSANA DAS, S/O.CHELLAPPAN,
                      ...  Petitioner
                        Vs
1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent
                For Petitioner  :SRI.T.A.UNNIKRISHNAN
                For Respondent  :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
 Dated :18/03/2008
 O R D E R
                            V. RAMKUMAR , J.
               ==========================
                         Crl.R.P. No. 790 of 2008
               ==========================
                 Dated this the 18th day of March, 2008.
                                 ORDER
The petitioner, who is the accused in C.C. No. 188 of 2005 on
the file of the Judicial First Class Magistrate-II, Nedumangad for an
offence punishable under Section 420 IPC, challenges Annexure IV
order dated 08.08.2007 passed by the Magistrate refusing to discharge
the petitioner under Section 239 Cr.P.C.
2. In as much as the Magistrate has found a prima facie case for
framing charge against the petitioner, this Court sitting in revision will
be loath to interfere with the said finding of the Magistrate. The only
course now open to the petitioner is to face the trial. The learned
counsel for the petitioner seeks permission to claim the personal
exemption. He is free to move the Magistrate for personal exemption
and in case a question of identity of the petitioner does not arise and
the petitioner files an undertaking before the court below to the effect
that he will not raise any question of identity, the Magistrate shall
exempt him from the personal appearance during the trial of the case
unless his personal appearance is found inevitable at any stage of the
trial.
This Crl.R.P is disposed of as above.
V. RAMKUMAR, JUDGE.
rv