IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1476 of 2010()
1. COLOURS OF THE WORLD ADVERTISING,
... Petitioner
2. SREEKUMAR,AGED ABOUT 34,
Vs
1. MALAYALAM COMMUNICATIONS LTD.,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.C.P.UDAYABHANU
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/05/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C..No.1476 of 2010
= = = = = = = = = = = = = =
Dated this the 18th day of May, 2010
ORDER
The petitioners are accused Nos.1 and 2 in C.C.No.467 of
2009 on the file of the Addl.CJM’s Court, Thiruvananthapuram.
The said case arose out of a private complaint filed by the 1st
respondent in respect of three dishonoured cheques alleging
commission of an offence punishable under Section 420 IPC.
2. According to the petitioners, the cheques were
dishonoured in the year 2003 and the complaint was filed on
4.6.2008 and there is no explanation offered for the inordinate
delay for filing the complaint. The petitioner would further
contend that the allegations in the complaint would not make out
an offence punishable under Section 420 IPC.
3. It is too early for this Court to consider whether the
allegations in the complaint makes out the offence punishable
under Section 420 IPC. If the offence which is made out is one
punishable under Section 420 IPC, then there is no question of
any limitation being for the complaint prescribed under Section
468 Cr.P.C so as to expect an explanation from the complainant
Crl. M.C. No.1476 of 2010
2
for the delay because there cannot be any delay. It is essentially
for the court below namely Additional CJM, Thiruvananthapuram
to consider whether there is a prima facie case made out for
framing charge. The petitioners will be entitled to plead for a
discharge at the appropriate stage. Since the petitioners are
stated to be residing at Palakkad they can plead for a discharge
in absentia on filing appropriate petition through their counsel.
This Crl.M.C is disposed of reserving the above right of the
petitioners.
Dated this the 18th day of May, 2010.
V. RAMKUMAR, JUDGE
sj