IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 476 of 1998(B)
1. M.K.THANKACHAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.SEBASTIAN PHILIP
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
Dated :14/02/2007
O R D E R
J.B.KOSHY, J.
———————–
Crl. Appeal No. 476 of 1998
———————–
Dated this the 14th day of February, 2007
Judgment
This appeal is filed against an order of
acquittal. Notice was ordered on 20.7.1998. No effective
steps were taken to send notice. Process was not filed and
defects were not cured. Finally, defects were cured and
notice was sent. Notice was returned with the endorsement
that the shop was closed and left the place two years prior
to the issuance of the notice. If notice was served on
20.7.1998 when notice was ordered in this case, notice
would have been served, but, process was filed only on
29.3.2006 for the first time for the notice ordered on
20.7.1998. Anyway, on 4.10.2006, this court further gave
two weeks’ time as last chance for curing the defect.
Instead of two weeks, two months have passed, but, no steps
at all were taken. No steps were taken after 4.10.2006. It
is stated by the counsel for the appellant that steps are
being taken thereafter, but, that also is in the old
address, even though it is seen when notice was returned
earlier that addressee is not residing in that address.
Without serving notice on the accused and without taking
effective steps to serve notice on the accused the appeal
cannot be decided in favour of the appellant. Apart from
Crl.A.No.476/98 2
the above, the trial court noticed that several
adjournments were given to file correct address of
respondent Nos.2 and 3 and in spite of directions, correct
address was not furnished. That ended in acquittal of the
accused. It cannot be stated that the view of the trial
court is unjust or illegal as without furnishing the
correct address and details of service of notice, case
cannot be prosecuted and the criminal case cannot be kept
pending for long. There is no merit in the appeal and the
appeal is dismissed.
J.B. KOSHY
(JUDGE)
vaa
Crl.A.No.476/98 3
J.B.Koshy J.
———————–
Crl.A. No. 476 of 1998
———————–
Judgment
14-2-2007