IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 845 of 2010()
1. VASUDEVAN, S/O.CHERIYATHAN, AGED 42
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.R.SUDHISH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C. No.845 of 2010
--------------------------------------
Dated this the 11th day of June, 2010
ORDER
Petitioner, who is the accused in Crime No.348/2008
of the City Traffic Police Station, Kozhikkode, for an
offence punishable under Section 279 of IPC and which
was pending before the J.F.C.M Court-IV, Kozhikkode as
S.T.No.418/2008 and subsequently transfered to the long
pending case as L.P.No.215/2009, challenges Annexure A5
order dated 22.1.2010 passed by the learned Magistrate
dismissing the petition filed by the petitioner’s counsel for
advancing the case to that day and seeking permission to
plead guilty. The reason given for dismissing the
application is that the counsel had filed only a memo of
appearance instead of Vakkalath. But according to the
petitioner, since he is working abroad it is not easy for him
to execute Vakkalath in favour of his counsel. The court
should not have been too technical in the matter.
Annexure A5 is accordingly set aside and the counsel for
the petitioner shall be permitted to plead guilty and the
case shall be disposed of accordingly.
V.RAMKUMAR, JUDGE
dmb