High Court Kerala High Court

K. Noushad vs State Of Kerala on 1 August, 2007

Kerala High Court
K. Noushad vs State Of Kerala on 1 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 1969 of 2006()


1. K. NOUSHAD, S/O. HAMMED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. V. ABDUL RASHEED,

                For Petitioner  :SRI.C.K.PRASAD

                For Respondent  :SRI.P.SANJAY

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :01/08/2007

 O R D E R
                           K.THANKAPPAN, J.
                   ----------------------------------------------
                   CRL. APPEAL NO.1969 OF 2006
                   ----------------------------------------------

                  Dated this the 1st day of August, 2007

                                 JUDGMENT

This appeal is filed against the judgment in S.T.C. No.2187 of 2004

on the file of the Judicial First Class Magistrate’s Court, Thalassery. By

the impugned judgment, the trial court acquitted the accused under Section

256 (1) Cr.P.C.

2. The impugned order would show that the accused – second

respondent herein was acquitted for the reason that the complainant –

appellant was not present before the court below on the date of posting of

the case for giving evidence. Though the dates of adjournments are

mentioned in the order, the order sheet produced by the appellant would

show that on the said dates of posting of the case, there was no sitting.

However, on certain days of posting, the appellant was absent, but his

absence was represented except on 23.7.2005, the date of the impugned

judgment. The order sheet would also show that the accused – second

respondent did not appear before the court below on summons and

CRL.APPEAL NO.1969/2006 2

coercive steps were taken against him and finally he was arrested on

16.12.2004 by issuing non-bailable warrant. Thereafter the case was

posted on two occasions for evidence, but there was no sitting on those

two days. The learned Magistrate found that the appellant was not

interested in prosecuting the case. The said finding is not correct. The

appellant had taken steps to produce the accused before the court below.

That apart, the impugned judgment would not show that the court below

could not proceed with the case only because of the absence of the

complainant.

3. The impugned judgment is not legally sustainable in the light of

the principles laid down by this Court in the decisions reported in Don

Bosco v. Partech Computers Ltd., 2005(2) K.L.T. 1003 and G.F.S. Chit

& Loans (P) Ltd. v. Rajesh, 2006(3) K.L.T. 825. In the above

judgments, this Court had categorically held that mechanical order under

Section 256(1) Cr.P.C. without applying judicial mind is illegal and not

justifiable. The Apex Court had also taken the same view in the decision

reported in Associated Cement Co. Ltd. v. Keshvanand, 1998(1) K.L.T.

179 (SC). In the above circumstances, this Court is of the view that the

impugned judgment is liable to be set aside.

CRL.APPEAL NO.1969/2006 3

4. It is seen that inspite of the acquittal of the accused due to the

absence of the appellant, there was a delay of 156 days in filing the

petition for special leave to appeal. Hence, the matter can be remanded

only on terms. The impugned judgment is accordingly set aside and the

matter is remanded to the trial court for fresh disposal from the stage at

which the impugned judgment was passed on condition that the appellant

pays an amount of Rs.3000/- as costs to the counsel appearing for the

second respondent within one month from the date of appearance before

the court below.

The Crl. Appeal is allowed by way of remand. The parties shall

appear before the court below on 7.9.2007.

(K.THANKAPPAN, JUDGE)

sp/

CRL.APPEAL NO.1969/2006 4