Gujarat High Court High Court

Falgun vs Appellant on 10 August, 2010

Gujarat High Court
Falgun vs Appellant on 10 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/175/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 175 of 2010
 

 
=========================================================

 

FALGUN
CHIMANBHAI PATEL CHAIRMAN & MANAGING DIRECTOR - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESH K KANANI for
Appellant(s) : 1, 
PUBLIC PROSECUTOR for Opponent(s) : 1, 
MR
NANDLAL THAKKAR for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 10/08/2010 

 

 
ORAL
ORDER

Appellant
is the original complainant. He has filed a criminal case against
respondent No.2 herein. The case was filed before the learned Chief
Judicial Magistrate, Ahmedabad being Criminal Case No.242 of 2003.
The learned Magistrate decided to hold court inquiry under section
202 of the Criminal Procedure Code. Later on process was issued
against the accused. Thereafter, the learned Magistrate passed the
impugned order dated 5.2.2005 by dismissing the complaint under
section 256(1) of the Criminal Procedure Code on the ground that the
complainant was not present for the whole day and did not appear
though the matter was called out several times.

Counsel
for the appellant submitted that on all previous occasions, the
complainant was remaining present. He remained absent only on one
day, that too on account of bonafide misunderstanding on the part of
his advocate. The case was fixed on 5.2.2005, but the date of
7.2.2005 was communicated to him by his advocate. He, therefore,
remained present on 7.2.2005 upon which he and his advocate learnt
that on 5.2.2005 the case was already dismissed.

Considering
the above aspects of the matter, when I find that only on one
occasion, that too for valid reason and because of bonafide
misunderstanding, the appellant was unable to remain present before
the court, in the interest of justice, the order dated 5.2.2005 is
set aside. The proceedings are remanded for further consideration
and disposal in accordance with law. The appeal is accordingly
disposed of.

(Akil
Kureshi, J.)

(vjn)

   

Top