IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 2155 of 2005()
1. M/S.BUSINESS INDIA HIRE PURCHASE,
... Petitioner
Vs
1. ABEEDA BEEVI, KOIKALATHU HOUSE,
... Respondent
2. STATE OF KERALA, REP. BY THE PUBLIC
For Petitioner :SRI.M.K.CHANDRA MOHANDAS
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :10/06/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = = =
Crl. Appeal NO. 2155 OF 2005
= = = = = = = = = = = = = = =
Dated this the 10th day of June, 2009.
J U D G M E N T
This appeal is preferred against the order of acquittal
passed u/s 256(1) Cr.P.C. in a 138 case. It is averred that
though the representative of the complainant was available in
the premises of the court he could not enter the premises on
account of the rush. There was no deliberate intention to
evade presence before court. Accepting that argument and in
the interest of justice I am inclined to grant an opportunity.
Therefore the Crl.Appeal is allowed and the order of acquittal
passed u/s 256(1) of Cr.P.C. is set aside. The learned
Magistrate is directed to restore the case back to file and
proceed in accordance with law. The appellant herein is
directed to appear before the court below on 14.7.2009 for
further directions.
M.N. KRISHNAN, JUDGE.
ul/-