High Court Kerala High Court

Samuel Thomas vs State Of Kerala on 11 June, 2009

Kerala High Court
Samuel Thomas vs State Of Kerala on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1267 of 2007()


1. SAMUEL THOMAS, KOONAMKULANGARA GENESIS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SHAMSUDEEN, MANDATHERIL SAJEEL MANZIL,

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  :SRI.RASHEED C.NOORANAD

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :11/06/2009

 O R D E R
                       M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
               Crl. Appeal NO. 1267       OF 2007
               = = = = = = = = = = = = = = =
          Dated this the 11th day of June, 2009.

                         J U D G M E N T

This appeal is preferred against the order of acquittal in

S.T.473/06 of the Judl. First Class, Magistrate, Mavelikkara in

a 138 N.I. Act case which ended in acquittal on account of the

absence of the complainant. I am not really very happy with

the grounds alleged in the petition but it is seen stated that on

account of some personal inconveniences of the complainant

and due to some unforeseen reason the counsel also were not

able to present before the Court. The Court below has waited

for some time before acquitting the accused. It is desirable

that interest of justice requires an opportunity to be given to

prosecute the case on merits. Considering the circumstances,

I am inclined to grant an opportunity. Therefore the order of

acquittal passed by the learned Magistrate u/s 256(1) of

Cr.P.C. is set aside and the learned Magistrate is directed to

restore the case back to file and proceed in accordance with

law after affording equal opportunities to both the sides to

CRL.A.1267/07
-:2:-

produce documentary as well as oral evidence in support of

their respective contentions. The complainant is directed to

appear before the court below on 28.7.2009 and on his

appearance, shall take out summons to the accused.

M.N. KRISHNAN, JUDGE.

ul/-