High Court Kerala High Court

Vanchinadu Bhavana Nirmama … vs State Of Kerala on 26 September, 2008

Kerala High Court
Vanchinadu Bhavana Nirmama … vs State Of Kerala on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3251 of 2008()


1. VANCHINADU BHAVANA NIRMAMA SANGHAM
                      ...  Petitioner

                        Vs



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

2. PADMA KUMAR.A.R., R/AT.TC.NO.51.2454

                For Petitioner  :SRI.J.R.PREM NAVAZ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :26/09/2008

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                  CRL.R.P.NO. 3251 OF 2008
                    ............................................
    DATED THIS THE           26th        DAY OF SEPTEMBER, 2008

                                   ORDER

Petitioner is the complainant in a private complaint filed

alleging that second respondent committed an offence under

Section 138 of N.I.Act. After receipt of the summons, accused did

not appear and non bailable warrant was issued. Case was

posted to 18.6.2008. Learned Addl. Chief Judicial Magistrate,

Thiruvananthapuram dismissed the complaint under sub-section

4 of Section 204 of Code of Criminal Procedure on the failure of

petitioner to appear and also on the failure of the counsel to

represent. This petition is filed under Section 397 and 401 of

Code of Criminal Procedure contending that failure of the

counsel to appear was on account of boycott of the courts by

Advocates of Thiruvananthapuram Bar and though petitioner

the Secretary, was absent, Secretary in charge had appeared

and sought for an adjournment, but it was not granted and

therefore the order of dismissal is to be set aside.

2. Though the Advocates are not justified in boycotting the

courts, for that reason, a party cannot be penalised. In such

circumstances, in the interest of justice, the order dated

CRRP 3251/2008 2

18.6.2008 dismissing C.C.569 of 2007 under sub-section 4 of

Section 204 of Code of Criminal Procedure is set aside and case

is restored to file and Additional Chief Judicial Magistrate,

Thiruvananthapuram is directed to proceed with the case in

accordance with law.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-