High Court Kerala High Court

Venugopal vs State Of Kerala Represented By on 16 November, 2009

Kerala High Court
Venugopal vs State Of Kerala Represented By on 16 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3593 of 2009()


1. VENUGOPAL, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. M/S.ALAPATT TRADING CORPORATION

                For Petitioner  :SRI.S.MOHANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/11/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO.3593 OF 2009
              ------------------------------------------

              Dated 16th         November 2009


                           O R D E R

Petitioner is the accused in S.T.200/1999

now pending as L.P.90/2002 on the file of Additional

Chief Judicial Magistrate, Thiruvananthapuram taken

cognizance for the offence under Section 138 of

Negotiable Instruments Act on a complaint filed by

second respondent. A non bailable warrant is pending

against the petitioner. According to the petitioner he

was unaware of the pendency of the case earlier as he

was not served with any summons. Grievance of the

petitioner is that after he came to know about non

bailable warrant, petitioner filed C.M.P.4800/2009 to

re-call the non bailable warrant and also filed a

petition for exemption under Section 205 of Code of

Criminal Procedure. But the latter application was not

received by the learned Magistrate and

C.M.P.4800/2009 was dismissed by Annexure-3 order, for

the reason that accused did not appear. This petition

is filed under Section 482 of Code of Criminal

Crmc 3593/09
2

Procedure to quash Annexure-3 order and to direct

learned Magistrate to receive the petition filed under

Section 205 of Code of Criminal Procedure.

2. Learned counsel appearing for the

petitioner was heard.

3. Relying on the decision of this court in

Rahit S.Ved v. State of Kearla (2008 (4) KLT 671)

learned counsel submitted that dismissal of the

application for re-calling warrant on the ground that

petitioner did not appear is illegal in view of

decision of this court in that case. Relying on the

decision in Jain Babu v. Joseph (2008 (4) KLT 16) it

is argued that failure to receive the petition filed

under Section 205 of Code of Criminal Procedure, on

the ground that a non bailable warrant is pending is

in violation of the mandate given by this court in

Jain Babu’s case.

4. This court in Rohit’s case (supra)

considered the question whether an accused who is

alleged to have committed an offence under Section 138

of Negotiable Instruments Act and against whom

warrant is pending can apply through the counsel for

exemption under Section 205 of Code of Criminal

Crmc 3593/09
3

Procedure and plead guilty or not guilty. This

court held that fact that a warrant has been issued

later, after issuing summons under Section 204 of

Code of Criminal Procedure, is not a reason to refuse

exemption under Section 205 and court shall not insist

for personal presence of the accused to consider the

application for exemption to plead guilty or not

guilty. In Jain Babu’s case (supra) this court

considered the question whether accusation that person

committed an offence under Section 138 of Negotiable

Instruments Act is a sufficient circumstance to grant

exemption under Section 205 of Code of Criminal

Procedure. It is found that fact that it is a

technical offence and involves no moral turpitude

are sufficient to mandate that in a prosecution under

Section 138, discretion under Section 205 of Code of

Criminal Procedure must be exercised in favour of the

accused. Question whether personal presence of the

petitioner, even if a non bailable warrant is

pending, is to be insisted was also considered and

held that even when warrant of arrest had been issued

earlier, power under Section 205 can be invoked by the

court. In such circumstances, Annexure-3 order passed

Crmc 3593/09
4

by the learned Magistrate is illegal and is quashed.

Learned Magistrate is directed to re-call non bailable

warrant issued as sought for in C.M.P.4800/2009 and

consider the application filed by the petitioner under

Section 205 of Code of Criminal Procedure for

exemption. Petitioner to present the application

under Section 205 of Code of Criminal Procedure,

before the Magistrate and Magistrate shall receive the

same and pass orders in accordance with law as

directed by this court in Jain Babu’s case (supra).

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.