Thekke Purayil Sandhya vs State Of Kerala on 11 October, 2007

0
65
Kerala High Court
Thekke Purayil Sandhya vs State Of Kerala on 11 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3144 of 2007()


1. THEKKE PURAYIL SANDHYA, W/O. ANACKAL
                      ...  Petitioner

                        Vs



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

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.V.RAMKUMAR NAMBIAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :11/10/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.3144 of 2007
                    ----------------------------------------
             Dated this the 11th day of October 2007


                               O R D E R

The petitioner is the fourth accused and she faces

indictment in a prosecution for the offence punishable under

Section 498A I.P.C. The petitioner was enlarged on bail at the

crime stage. Investigation is now complete. Final report has

been filed. Cognizance has been taken by the learned

Magistrate also. The matter stands posted for appearance of the

petitioner. The co-accused have already entered appearance.

2. According to the learned counsel for the petitioner,

the petitioner is now residing along with her husband at his

place of employment abroad. The petitioner had come to India in

April 2007 consequent to the death of her father and returned

along with her husband. The petitioner cannot aspire to return

to India in the immediate future. Huge expenses will have to be

incurred for her to return to India for this case only.

3. The petitioner, in these circumstances, wants the

court to permit her to appear through counsel. Unless such

Crl.M.C.No.3144/07 2

indulgence is shown, great prejudice and hardship would result.

The petitioner wants to argue for a discharge as sufficient and

satisfactory allegations are not raised against her at all. The

learned counsel for the petitioner only prays that the petitioner

may be permitted to appear through counsel and raise her plea

for discharge. Her personal presence may be insisted only at the

stages of the trial where such appearance is absolutely essential.

She may indulgently be granted reasonable time to so appear

also. This, in short, is the prayer made.

4. Having considered all the relevant circumstances, I

am of the opinion that appropriate directions can be issued

under Section 482 Cr.P.C in favour of the petitioner.

5. This petition is, in these circumstances, allowed in

part. The learned Magistrate shall permit the petitioner to

appear through a counsel at this stage. Her personal presence

need not be insisted. She shall be permitted to advance her plea

of discharge through her counsel. Appropriate decision on such

plea of discharge will be taken under Section 239/240 Cr.P.C. If

and only if charges are decided to be framed against the

petitioner, her personal presence need be insisted by the learned

Crl.M.C.No.3144/07 3

Magistrate. Until such time, the petitioner shall be permitted to

appear through counsel. If such personal presence be

necessary, the petitioner shall be at liberty to inform the date by

which she shall return to India and appear before the learned

Magistrate. Such request will be considered by the learned

Magistrate on merits and appropriate orders passed.




                                            (R.BASANT, JUDGE)
jsr

            // True Copy//     PA to Judge

Crl.M.C.No.3144/07    4

Crl.M.C.No.3144/07    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007

LEAVE A REPLY

Please enter your comment!
Please enter your name here