High Court Kerala High Court

K.R.Ramachandran vs Bhargavi on 9 July, 2010

Kerala High Court
K.R.Ramachandran vs Bhargavi on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1225 of 2010()


1. K.R.RAMACHANDRAN, AGED 47 YEARS,
                      ...  Petitioner

                        Vs



1. BHARGAVI, AGED 67 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  : No Appearance

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

 Dated :09/07/2010

 O R D E R
                         V.K.MOHANAN, J.
                       -------------------------------
                    Crl.Appeal No.1225 of 2010
                       -------------------------------
               Dated this the 9th day of July, 2010.

                          J U D G M E N T

This appeal is preferred by the complainant in a

prosecution for an offence punishable u/s.138 of Negotiable

Instruments Act, as he is aggrieved by the order of the trial court

u/s.256(1) of Cr.P.C.

2. The learned counsel for the appellant submitted that,

the accused entered appearance and recorded his pleading only

on 5.1.2010 and on the next posting date, the impugned order is

passed by the trial court. The learned counsel also made

available to me a certified copy of the proceedings of the trial

court, which is sufficient to substantiate the submission made by

the learned counsel.

3. From the order impugned, it is not discernible whether

the complainant was persistently absent and negligent in

adducing evidence. As the impugned order was passed on the

first date of posting, after recording the plea of the accused, I am

Crl.Appeal No.1225 of 2010
2

of the view that the learned Magistrate is not justified in

acquitting the accused u/s.256(1) of Cr.P.C., only for the reason

that the complainant was not present on that particular date.

In the result, this appeal is disposed of setting aside the

order dated 8.1.2010 in S.T.No.739/08 of the trial court.

Accordingly, the appellant/complainant is directed to appear

before the trial court on 10.8.2010, on which date the learned

Magistrate is directed to restore the complaint on file and to

proceed with the same in accordance with the procedure and

law and dispose of the same on merit.

V.K.MOHANAN,
Judge.

ami/