High Court Kerala High Court

Abraham Augustine vs State Of Kerala on 5 August, 2008

Kerala High Court
Abraham Augustine vs State Of Kerala on 5 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2616 of 2008()


1. ABRAHAM AUGUSTINE,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/08/2008

 O R D E R
                          V. RAMKUMAR, J.
                  * * * * * * * * * * * * * * * * * *
                      Crl.R.P. No. 2616 of 2008
                  * * * * * * * * * * * * * * * * * *
                         Dated: 05-08-2008

                                ORDER

Petitioner who was the complainant in Crl. M.P. No. 1493 of

2008 on the file of the J.F.C.M. I, Sulthanbathery, which was a

prosecution under Sec. 138 of the Negotiable Instruments Act , 1881

challenges the order dated 4-7-2008 passed by the Magistrate

dismissing the complaint under Sec. 203 Cr.P.C. due to the absence of

the complaint.

2. Since the dismissal of the complaint was before the

appearance of the accused, notice to the accused in this revision is

dispensed with.

3. The order passed by the learned Magistrate is exfacie

unsustainable. Along with the complaint the petitioner had filed a

proof affidavit also under Sec. 145 of the N.I. Act. If the Magistrate

was refusing to take cognizance of the offence on the ground that

there was no sufficient ground for proceeding against the accused,

then he had to give reasons and in which case he could not have

dismissd the complaint under Sec. 203 Cr.P.C. He could only reject

the complaint. On the other hand, if the Magistrate, after perusing

-:2:-

the proof affidavit had good reason to hold that there was ground for

proceeding against the accused he should have issued process to the

accused. In any view of the matter, the impugned order cannot be

sustained and is accordingly set aside and Crl.M.P. No. 1493 of 2008

shall stand restored to file. Petitioner shall appear before the

Magistrate without any further notice on 20-8-2008 by which time

he shall have taken all necessary steps for the further progress of the

complaint.

This Crl.R.P. is disposed of as above.

V. RAMKUMAR,
(JUDGE)

ani.