High Court Kerala High Court

P.J.Thomas vs State Of Kerala on 27 January, 2011

Kerala High Court
P.J.Thomas vs State Of Kerala on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 688 of 2009()


1. P.J.THOMAS, S/O.JOSEPH,
                      ...  Petitioner

                        Vs



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

2. MATHEW JOSEPH, VAKATHANATH HOUSE,

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :SRI.JOHN JOSEPH(ROY)

The Hon'ble MRS. Justice K.HEMA

 Dated :27/01/2011

 O R D E R
                             K.HEMA, J.
             -----------------------------------------------
               Criminal Appeal No.688 of 2009
             -----------------------------------------------
                   Dated 27th January, 2011.

                          J U D G M E N T

This appeal arises from an order of acquittal passed

under Section 256(1) of the Code of Criminal Procedure (‘the

Code’, for short).

2. The appellant is the complainant. He filed a

complaint against first respondent before the Magistrate Court,

alleging offence under Section 138 of the Negotiable

Instruments Act. The case was taken on file in the year 2006

and it was posted for evidence. Since complainant was absent

and no affidavit was filed in lieu of chief examination, accused

was acquitted under Section 256(1) of the Code.

3. There is no representation for appellant or second

respondent. On going through the impugned order and the

facts stated in the appeal memorandum, it is clear that accused

was acquitted on the date on which the case was posted for

evidence and on failure of the appellant to adduce evidence. In

the light of the decision reported in P.V.Joseph v. State of

Kerala (2010(4) KLT 697), an order of acquittal passed on a

day to which the case is posted for evidence cannot be legally

Crl.Appeal No.688/09 2

sustained. Hence, the following order is passed :-

(i) The impugned order is set aside.

(ii) The court below shall take the case on file and

dispose of the same in accordance with law.

(iii) The parties shall appear before the trial court on

1.3.2011.

The appeal is allowed.

K.HEMA, JUDGE.

tgs