High Court Kerala High Court

M/S. Usha Intrnational Ltd vs M.Sainudeen on 9 September, 2010

Kerala High Court
M/S. Usha Intrnational Ltd vs M.Sainudeen on 9 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1429 of 2004()


1. M/S. USHA INTRNATIONAL LTD.,
                      ...  Petitioner

                        Vs



1. M.SAINUDEEN, PROPRIETOR,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.A.V.THOMAS

                For Respondent  :SRI.T.A.UNNIKRISHNAN

The Hon'ble MRS. Justice K.HEMA

 Dated :09/09/2010

 O R D E R
                           K.HEMA, J.
           ----------------------------------------------
                 Crl.Appeal No.1429 of 2004
           ----------------------------------------------
                 Dated 9th September, 2010.

                         J U D G M E N T

This appeal arises from the order of acquittal passed

under Section 256(1) of the Code of Criminal Procedure.

2. The appellant is the complainant, who filed a

complaint against first respondent, alleging offence under Section

138 of the Negotiable Instruments Act. On 7.2.2004, when the

case was posted for evidence, the complainant was absent and

hence, the accused was acquitted under Section 256(1) of the

Code. Hence, this appeal.

3. The first respondent was served, but there is no

representation for him. On hearing learned counsel for appellant

and on going through the order under challenge, it is clear that

the case ended in acquittal on the day on which the case was

posted for “evidence”. In the light of the decision reported in

P.V.Joseph v. State of Kerala and another (order dated

3.9.2010 in Crl.A.No.485/2007) an accused cannot be acquitted

on the day on which the case is posted for evidence. A plain

reading of Section 256(1) also shows that the complainant can be

Crl.A. NO. 1429/04 2

acquitted only on the two types of days specified in the said

section, which do not include the day to which the case is posted

for evidence. Hence, the order under challenge is not sustainable

in law.

4. In the result, the following order is passed :

(i) The impugned order is set aside.

(ii) The court below shall take the case on file and dispose

of the same in accordance with law.

(iii) The parties shall appear before the trial court on

18.10.2010.

The appeal is allowed as above.

K.HEMA, JUDGE.

tgs