High Court Kerala High Court

Jacob Joseph vs State Of Kerala on 23 March, 2009

Kerala High Court
Jacob Joseph vs State Of Kerala on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 47 of 2009()


1. JACOB JOSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE PUBLIC
                       ...       Respondent

2. A.J.THOMAS, AREECHIRA HOUSE, ETTUMANOOR

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :SRI.LIJI.J.VADAKEDOM

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :23/03/2009

 O R D E R
                            V.K.MOHANAN, J.
                  ----------------------------------------------
                          CRL.A. No.47 of 2009
                  ----------------------------------------------
                       Dated, 23rd March, 2009.

                                JUDGMENT

This appeal is at the instance of the complainant in a

prosecution for the ofence punishable under section 138 of the

Negotiable Instruments Act. The learned counsel submitted that due

to mistake committed by the Clerk of the counsel for the complainant

in the trial court in noting down the date of posting of the case,

neither the complainant nor his counsel appeared before the court

below and, consequently, the impugned order was passed acquitting

the accused under section 256(1) Cr.P.C. It is submitted that there

is no fining on merit and therefore an opportunity be given to the

complainant to prosecute the complaint.

2. I have heard the learned counsel appearing for the

appellant and also the counsel for the 2nd respondent/accused.

3. From the records, it appears that the complainant

approached the court of Chief Judicial Magistrate, Kottayam, by

preferring a complaint for prosecuting the accused/respondent for

an offence under section 138 of the N.I.Act, as the cheque in

question issued by the accused for an amount of Rs.2 lakhs was

dishonourd for want of sufficient funds. On the basis of the said

CRL.A.47 OF 2009
-:2:-

allegation, the sworn statement in C.C.89/2004 was taken in that

court, but subsequently it was transferred to the Court of Judicial First

Class Magistrate-I. Again the case was transferred to the JFCM-II,

Ettumanoor. It is also discernible from the materials that when the

case was transferred to the present court, there was a specific

direction that the parties shall appear before the present court on

18.7.2008. According to the learned counsel for the appellant herein,

the clerk of the counsel in the lower court was specifically directed to

verify the register of the court and ascertain whether a new number

was given or not and also to take down the proceedings and the

posting date and thus the clerk of the counsel verified the records

frequently, but according to the counsel, without assigning any new

number, the matter was taken by calling the old number and hence,

the clerk could not note down the proceedings, consequently, on the

date of posting of the case neither the counsel nor the complainant

could appear before the court below.

4. I am not satisfied with the explanation offered. It is an

admitted fact that when the case was transferred from the court of

Judicial First Class Magistrate-I, Ettumanoor to Judicial First Class

Magistrate-II, Ettumanoor, there was specific direction to the effect

that all the parties should appear before the latter court on

CRL.A.47 OF 2009
-:3:-

18.7.2008. The proceedings sheet of the court below is not

available.

5. In the light of the direction given by the former court, it is for

the complainant to appear before the latter court on 18.7.2008. But

on that day neither the complainant nor his counsel was present. On

subsequent posting dates also there was no appearance. The above

fact is clear from the order itself. Therefore, I find no reason to hold

that the Magistrate is wrong in passing the order under section 256(1)

Cr.P.C. However, it is a fact that the cheque in question involved is

for an amount Rs.2 lakhs and there is no decision on merit. The lame

excuse shown in the appeal memo cannot be acted upon since the

same will affect the complainant. Therefore, I am of the view that

one more opportunity can be given to the complainant to prosecute

the complaint, but subject to terms.

In the result, the appellant/complainant is directed to pay a sum

of Rs.1000/- to the accused and a further sum of Rs.1000/- to

be deposited in the court as costs. Accordingly, the order dated

8.8.2008 in S.T.1277/2007 is set aside and the parties are directed to

appear before the court below on 23.4.2009 on which day the court is

directed to take up the complaint, and on satisfaction that the

complainant paid Rs.1000/- to the accused and deposited a sum of

CRL.A.47 OF 2009
-:4:-

Rs.1000/- in the court below which shall be paid to the State

Exchequer, the court shall proceed with the complaint and to

dispose of the same on merit.

V.K.MOHANAN, JUDGE

kvm/-

CRL.A.47 OF 2009
-:5:-

V.K.MOHANAN, J.

No….

Judgment/Order

Dated: