IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2555 of 2009()
1. M/S. BELL LEASING & HIRE PURCHASE LTD
... Petitioner
Vs
1. JOSHI K.P
... Respondent
2. STATE OF KERALA
For Petitioner :SRI.P.N.MOHANAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :10/08/2009
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
Crl.R.P.No.2555 of 2009
--------------------------------------
Dated this the 10th day of August, 2009.
ORDER
Notice to respondent is dispensed with since the order under
challenge is one dismissing the complaint under Section 204(4) of the Code of
Criminal Procedure (for short, “the Code”). Heard counsel for petitioner and
Public Prosecutor.
2. Petitioner preferred a complaint against respondent No.1 for
offence punishable under Section 138 of the Negotiable Instruments Act. On
26.5.2009 learned Judicial First Class Magistrate-IV, Kochi dismissed the
complaint since petitioner was absent, there was no representation and steps
were not taken. It is contended by learned counsel that there was no wilful
failure on the part of petitioner in appearing in that court. According to the
petitioner, complaint was filed and taken on file by learned Chief Judicial
Magistrate, Ernakulam and then case was suo motu transferred to the court of
learned Judicial First Class Magistrate, Kochi but without specifying the court to
which it was transferred. In the meantime it was called in the court of learned
Judicial First Class Magistrate-IV, Kochi and dismissed. It is seen from the copy
of proceedings paper produced by the petitioner that the case was taken up on
15.9.2008, 28.1.2009 and then on 26.5.2009 and on all those days petitioner
was absent and there was no representation. However I am not inclined to think
Crl.R.P.2555/2009
2
that there was wilful default on the part of petitioner in appearing in the court.
Hence I am inclined to give an opportunity to the petitioner to proceed with the
complaint.
Resultantly, this revision is allowed. Order under challenge is set aside
and the matter is remitted to the court below to proceed with the complaint as
provided under law after giving petitioner an opportunity to take steps if any.
Petitioner shall appear in the court below on 9.9.2009.
THOMAS P.JOSEPH,
Judge.
cks