High Court Kerala High Court

Renji Thomas vs Adv T.K.Ramchandran Nair on 21 May, 2010

Kerala High Court
Renji Thomas vs Adv T.K.Ramchandran Nair on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1585 of 2010()


1. RENJI THOMAS, AGED 48 YEAR,
                      ...  Petitioner

                        Vs



1. ADV T.K.RAMCHANDRAN NAIR,
                       ...       Respondent

2. ANI VARGHESE, THUNDUPARAMBIL HOUSE,

3. STATE OF KERALA,

                For Petitioner  :SRI.VARUGHESE M EASO

                For Respondent  : No Appearance

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

 Dated :21/05/2010

 O R D E R
                       V.K.MOHANAN, J.
                     -------------------------------
                   Crl. R.P.No.1585 of 2010
                     -------------------------------
             Dated this the 21st day of May, 2010.

                          O R D E R

Challenging the order dated 20.3.2010 in

Crl.M.P.No.5361/09 of the Chief Judicial Magistrate Court,

Pathanamthitta, the complainant therein preferred this revision

petition.

2. The above complaint is instituted by the accused for the

offence punishable u/s.420, 465, 467, 468 and 471 r/w S.34 of

Cr.P.C. According to the learned Chief Judicial Magistrate,

though the case was posted for recording the sworn statement

of the complainant and his witnesses and several opportunities

were given for the same, the complainant did not adduce his

evidence and not made available to record the sworn statement

of himself and his witnesses, thus according to the learned

Magistrate, there is no ground for further procedure. Hence the

learned Magistrate dismissed the complaint u/s.203 of Cr.P.C.

3. The learned counsel for the revision petitioner

submitted that, the observation made by the learned Magistrate

Crl. R.P.No.1585 of 2010
2

in the impugned order is not fully correct. By producing

AnnexureII, the learned counsel submitted that though the

complainant was present on previous date, the court suo moto

adjourned the recording of the sworn statement. It is also

disclosed from AnnexureII that, the complainant was present on

21.12.2009 and on 30.1.2010. It is also relevant to note that,

the complainant was absent on 2.1.2010, on 16.1.2010 and on

20.3.2010, the date on which the impugned order passed.

AnnexureIII is the copy of the complaint in Crl.M.P.No.5361/09.

The learned counsel submitted that, the observation made by

the court below in paragraph (3) of the impugned order is not

fully correct. From the materials available on record it appears

that, the cheque in question covers for an amount of Rs.5 lakhs.

From AnnexureII it is also clear that, thought the complainant

was present, his sworn statement was not recorded probably

due to the inconvenience of the court. It is also relevant to note

that on 30.1.2010, the complainant was present and it was

adjourned to 27.2.2010 for the sworn statement of the

complainant. But on 27.2.2010 there was no sitting and hence

Crl. R.P.No.1585 of 2010
3

the case was adjourned to 20.3.2010, on which date the

complainant was absent but he was represented and applied to

dispense with his presence. It was under the above

circumstances, according to the learned counsel, that the

learned Magistrate issued the impugned order.

4. As the case was filed on 21.12.2009, wherein serious

allegations are made against the accused, it was incumbent

upon the complainant to prosecute the matter vigilantly. But

there was some failure on the part of the complainant in

appearing before the court. But that itself is not a ground to

straight away dismiss the complaint u/s.203 of Cr.P.C., on the

ground that the complainant has not appear before the court to

record his statement. As pointed out earlier, on previous

occasions the complainant was present and not for his fault, his

sworn statement was not recorded and the case was adjourned.

As I am proposed to give an opportunity to the petitioner for

prosecuting the complaint, it is improper and absolutely

unwarranted to examine the merits or demerits of the finding or

observation made by the learned Magistrate in the impugned

Crl. R.P.No.1585 of 2010
4

order. Therefore according to me, an opportunity can be given

to the complainant to prosecute the complaint on merit but

subject to terms.

In the result, this revision petition is disposed of setting

aside AnnexureI order and directing the learned Chief Judicial

Magistrate to restore the complaint on file provided, the

complainant depositing a sum of Rs.500/- in the CJM Court,

Pathanamthitta, for which the complainant is directed to appear

before the Court on 21.6.2010. On his appearance, and on

satisfaction that the complainant has deposited the amount as

directed above, the learned Magistrate is directed to restore the

complaint on file and to proceed with the same in accordance

with procedure and law and dispose of the same on merit.

V.K.MOHANAN,
Judge.

ami/