High Court Kerala High Court

Smitha P.N vs The State Of Kerala on 1 March, 2007

Kerala High Court
Smitha P.N vs The State Of Kerala on 1 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 2085 of 2003()


1. SMITHA P.N.,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. SEBASTIAN,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SRI.R.MURALEEKRISHNAN

The Hon'ble MR. Justice J.M.JAMES

 Dated :01/03/2007

 O R D E R
                               J.M.JAMES, J.

                         - - - - - - - - - - - - - - - - - - - -

                        Crl.A No.2085 of  2003 (D)

                        -  - - - -  - - - - - - - - - - - - - - -

                   Dated this the 1st day of March, 2007


                              J U D G M E N T

The complainant before the Judicial Magistrate of the

First Class Court-II, Kochi, had come up before this Court

challenging the dismissal of the complaint, preferred under

Section 138 of the Negotiable Instruments Act and acquittal of

the accused, on the ground of her absence, although her counsel

was present. The reason of absence was that the complainant

was out of station. But the Magistrate had posted the case, on

that date, for the examination of the complainant. Her absence

resulted the dismissal of the complaint.

2. During the hearing, the learned counsel for the

appellant-complainant submitted that the complainant, had gone

to attend a marriage and there was no proper conducting of the

case by the advocate of the lower court.

3. Without going for elaboration, as the service is

complete in respect of the respondents as well, I allow this

Crl.A No.2085/2003 (D)

2

appeal, set aside the impugned judgment dated 14/10/2002 and

restore C.C.No.1586/2001 to the file of Judicial Magistrate of the

First Class Court-II, Kochi.

I direct the parties to appear before the Judicial

Magistrate of the First Class Court-II, Kochi, on 02/04/2007.

The learned Magistrate shall dispose of the case, within three

months from the date of appearance of the parties.

(J.M.JAMES)

Judge

ms

Crl.A No.2085/2003 (D)

3

J.M.JAMES, J.

– – – – – – – – – – – – – – – – – – – –

Crl.A No.2085 of 2003 (D)

– – – – – – – – – – – – – – – – – – – –

J U D G M E N T

1st March, 2007