High Court Kerala High Court

Majitha Beevi vs The Senior Manager on 22 October, 2007

Kerala High Court
Majitha Beevi vs The Senior Manager on 22 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3775 of 2007()


1. MAJITHA BEEVI, AMINA,
                      ...  Petitioner

                        Vs



1. THE SENIOR MANAGER,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.MANOJ R.NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/10/2007

 O R D E R
                            V. RAMKUMAR , J
               ==========================
                     CRL. R.P. NO. 3775 OF 2007
               ==========================
               Dated this the 22nd day of October, 2007.


                                 ORDER

The revision petitioner, a Muslim lady is the accused in S.T. No.

1869/2007 on the file of the Judicial First Class Magistrate-IV (Mobile

Court), Thiruvananthapuram which is a prosecution for an offence

punishable under Section 138 of the Negotiable Instruments Act, 1881.

The cheque amount is Rs.51,564/- . The complaint was filed by the

Kerala State Co-Operative Bank, Thiruvananthapuram through its

Senior Manager. There was a dely of 17 days in filing the complaint.

Initially the Magistrate took cognizance of the offence without even

condoning the delay which resulted in the accused filing Crl. M.C No.

1752/2007 before this Court. This Court set aside the cognizance and

directed the court below to consider the question of delay after hearing

the accused as well. Thereafter, as per the impugned order dated

01.09.2007, the Magistrate has allowed C.M.P. No. 2027/2007 filed by

the complainant for condoning the aforesaid delay. The reason put

forward was that the counsel who filed the complaint was laid up. This

ground was opposed by the revision petitioner/accused contending

inter alia that the counsel had not even filed an affidavit before the

court and that the affidavit which was filed was that of the

CRL.R.P. NO. 3775/2007 : 2 :

complainant. However, the court below accepted the ground in

support of the delay and condoned the same.

2. The learned counsel for the revision petitioner submitted that

the observation in the impugned order that the petition to condone the

delay is moved by the very same counsel whose illness is projected as

a ground to condone the delay is factually wrong since the complaint

was filed by one Advocate Shri. Anil Kumar whereas the petition to

condone the delay was moved by another advocate named Shri.S.P.

Deepak .

3. Of course the expression “moved” if given its semantically

logical conclusion would only mean that it was argued and not filed.

But, the fact remains that the complaint as well as the petition to

condone the delay were filed by the counsel who was allegedly laid up

and there was a change of vakalath subsequently. In any view of the

matter, the court below has been indulgent enough to condone the

delay of 17 days in filing the said complaint on the ground of illness of

the counsel who filed the complaint on behalf of the complainant. I

see no ground to interfere with the condonation of the delay in filing

the complaint.

CRL.R.P. NO. 3775/2007 : 3 :

4. The learned counsel for the revision petitioner then submitted

that Annexure A4 receipt will show that as against the liability of

Rs.51,564/- due under the cheque in question , the revision petitioner

has discharged a sum of Rs.75,000/- and she being a Muslim woman

will be subjected to the ordeal of appearance before the court on all

the days of posting of S.T. No. 1869/2007. I do not think that in a

prosecution of this nature, the accused should appear before the court

on all the days of posting except when the case is actually taken up for

trial. The revision petitioner shall move the Magistrate under Section

317 Cr.P.C seeking exemption if and when such motion is made, I am

sure that the Magistrate shall be indulgent enough to exempt the

revision petitioner from appearing before that Court except when it is

absolutely necessary.

The Crl.R.P is disposed of accordingly.

V. RAMKUMAR, JUDGE.

rv

CRL.R.P. NO. 3775/2007 : 4 :