High Court Kerala High Court

Antony K.George vs A.B.Sadasivan on 1 April, 2008

Kerala High Court
Antony K.George vs A.B.Sadasivan on 1 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 255 of 2008()


1. ANTONY K.GEORGE,
                      ...  Petitioner

                        Vs



1. A.B.SADASIVAN,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.SATHISH NINAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :01/04/2008

 O R D E R
                      K.P.BALACHANDRAN,J.
                   =========================
                    CRL.APPEAL NO.255 OF 2008
                   =========================
                  Dated this the 1st day of April 2008

                             JUDGMENT

The complainant in C.C.704/1999 on the file of the Judicial

First Class Magistrate’s Court, Thiruvalla is the appellant. He

assails in this appeal the acquittal of the first respondent of

offence under Section 138 of the Negotiable Instruments Act vide

Section 256(1) of the Criminal Procedure Code. The impugned

order passed by the court below is extracted below for easy

reference.

“The case was called on for hearing today to which
it had been posted/adjourned.

The complainant not being present either in
person or by pleader, the accused is acquitted
under Section 256(1) Criminal Procedure Code”.

2. The reason for acquittal of the first respondent/accused

under Section 256(1) of the Criminal Procedure Code stated by

the Magistrate is that the appellant/complainant is not present

either in person or by pleader. The lower court records received

show that an application had been filed by the counsel for the

appellant for exemption from appearance for the appellant along

Crl.A.255/2008 2

with an application for condonation of his absence on 13.12.2002

and the learned Magistrate has passed an order thereon rejecting

it on 13.12.2002. This means that the impugned order has been

passed by the learned Magistrate on 13.12.2002 without applying

his mind at all and even forgetting the fact that an application

filed by the lawyer has been rejected by him. It is also not clear

from the order as to whether the case stood posted for evidence

and whether the absence of the appellant disabled the Magistrate

from making any progress in the case. If at all, the presence of

the appellant in the court below was not necessary on that

particular day to enable the Magistrate to achieve any progress

in the case, it was not proper for the learned Magistrate to have

disposed of the case acquitting the first respondent. It is also

seen that the impugned order is passed in a printed format

without the learned Magistrate applying his mind to the facts and

circumstances of the case.

3. All the same, it is also noticed that the case is of the year

1999 and the learned Magistrate was disposing it of only on

13.12.2002. This means that the appellant was not at all keen in

having his case prosecuted promptly. Further, though Criminal

Crl.A.255/2008 3

Leave Petition was filed before this Court on 5.8.2003, till today

on account of the laches of the appellant, the appeal could not be

disposed of. In the circumstances the case has to be sent back

to the court below with strict direction to the appellant to see

that he does not show such lethargic attitude hereafter in the

conduct of his case.

4. In the result, I set aside the impugned order and remit

the case back to the court below for disposal afresh, according to

law. The appellant shall appear in the court below positively on

30.4.2008 and shall hereafter continue to appear on all posting

dates of the case in the court below without fail. He shall also

comply with all directions of the Magistrate in the matter of

procuring the presence of the first respondent/accused either by

issuing summons or warrant, as the case may be, as ordered by

the Magistrate as the first respondent has not entered

appearance before this Court though served. Any further laches

on the part of the appellant in the conduct of the case in the

court below shall be at his own risk.

The Registry shall send back the LCR to the court below

forthwith so as to enable the court below to take up the case on

Crl.A.255/2008 4

30.4.2008. The appellant shall also produce a copy of this

judgment in the court below on or before 30.4.2008 to enable the

Magistrate to comply with and abide by the directions given

above. The appeal is thus allowed by way of remand.

K.P.BALACHANDRAN, JUDGE

css/