High Court Kerala High Court

Kuruvila John vs Saharudin on 24 July, 2008

Kerala High Court
Kuruvila John vs Saharudin on 24 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 870 of 2007()


1. KURUVILA JOHN, AKKUVILA HOUSE,
                      ...  Petitioner

                        Vs



1. SAHARUDIN, S/O.THAJUDEEN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.B.PREMOD

                For Respondent  :SRI.BIMAL K.NATH

The Hon'ble MR. Justice R.BASANT

 Dated :24/07/2008

 O R D E R
                           R.BASANT, J
                        ----------------------
                      Crl.A.No.870 of 2007
                  ----------------------------------------
              Dated this the 24th day of July 2008


                        J U D G M E N T

The appellant is a complainant in a prosecution under

Section 138 of the Negotiable Instruments Act. The complaint

was received on transfer from the court of the learned Chief

Judicial Magistrate, Kollam by the learned Judicial First Class

Magistrate Court-II, Mobile, Kottayam on 12/8/2005. Thereafter

the case underwent adjournments from time to time and on

19/9/2006 when the matter came up for hearing the complainant

was absent. There was no representation for the complainant.

The order sheet maintained by the learned Magistrate does not

show whether the accused was present or not on that date. The

learned Magistrate thereupon proceeded to pass the impugned

order dismissing the complaint for default under Section 256

Cr.P.C.

2. The learned counsel for the petitioner submits that

the absence of the petitioner was not wilful or deliberate. The

petitioner has been seriously prosecuting the complaint all

along. His absence on 19/9/2006 and the posting before that

Crl.A.No.870/07 2

date on 12/9/2006 was not wilful or deliberate. On 09/08/2006

the case was adjourned by notification. The petitioner had

understood the date of next posting to be 22/9/2006. On

22/9/2006 he came to know that the case was called on

12/9/2006 and 19/9/2006 and had been dismissed.

3. I am satisfied that notwithstanding the opposition of

the learned counsel for the respondent/accused a lenient view is

liable to be taken in the facts and circumstances of this case. I

do note that the appellant/complainant had diligently prosecuted

this case all alone till 09/08/2006.


      4.     In the result,

      a)     This appeal is allowed.

      b)     The impugned order is set aside.

      c)     Parties are directed to appear before the learned

Magistrate – complainant with a copy of this judgment on

25/8/2008. The learned Magistrate shall thereupon proceed to

dispose of the case as expeditiously as possible, at any rate,

within a period of three months from that date.

(R.BASANT, JUDGE)
jsr

Crl.A.No.870/07 3

Crl.A.No.870/07 4

R.BASANT, J

C.R.M.C.No.

ORDER

DAY OF NOVEMBER 2006