High Court Kerala High Court

Chindamani Offset Printers vs R.K.Viswakarmeswara Muni on 5 June, 2009

Kerala High Court
Chindamani Offset Printers vs R.K.Viswakarmeswara Muni on 5 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1583 of 2003()


1. CHINDAMANI OFFSET PRINTERS, REPRESENTED
                      ...  Petitioner

                        Vs



1. R.K.VISWAKARMESWARA MUNI, JYOTHISHA
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.P.NARAYANAN KUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :05/06/2009

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
               Crl. Appeal NO. 1583      OF 2003
               = = = = = = = = = = = = = = =
           Dated this the 5th day of June, 2009.

                        J U D G M E N T

This appeal is preferred against the order of acquittal in

C.C.709/01 of the Judicial First Class Magistrate-III, Thrissur.

It was an action u/s 138 of the N.I.Act. It has ended in

acquittal u/s 256(1) Cr.P.C. on account of the absence of the

complainant.

2. Heard the learned counsel for the complainant. It

is submitted that the complainant was regularly appearing

before the Court and he had also made an application on the

eventful day. There was no representation which has resulted

in the disposal of the case. It is submitted that there was no

deliberate evasion of presence before Court. Taking into

consideration the nature of materials I am inclined to grant an

opportunity. Therefore the order of acquittal u/s 256(1)

Cr.P.C. is set aside and the learned Magistrate is directed to

restore the case back to file and dispose of the matter in

accordance with law.

M.N. KRISHNAN, JUDGE.

ul/-