High Court Kerala High Court

M.M.Joseph (Died) vs Raman Pillai on 11 June, 2008

Kerala High Court
M.M.Joseph (Died) vs Raman Pillai on 11 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 313 of 2008()


1. M.M.JOSEPH (DIED), MOOTHODATHU HOUSE,
                      ...  Petitioner
2. DILEEP J. MOOTHEDAM,
3. DENOY J. MOOTHEDAM,
4. DEEPTHY JAISON,
5. GRACY JOSEPH, D/O.M.M.JOSEPH,

                        Vs



1. RAMAN PILLAI, ARICHEZHIYIL HOUSE,
                       ...       Respondent

2. STATE OF KERALA, REP. BY PUBLIC

                For Petitioner  :SRI.P.C.HARIDAS

                For Respondent  :SRI.G.SREEKUMAR (CHELUR)

The Hon'ble MR. Justice R.BASANT

 Dated :11/06/2008

 O R D E R
                             R.BASANT, J
                      ------------------------------------
                   Crl.Appeal. No.313 of 2008
                     -------------------------------------
              Dated this the 11th day of June, 2008

                              JUDGMENT

The appellants are the legal representatives of the deceased

complainant in a prosecution under Section 138 of the Negotiable

Instruments Act. The cheque is for an amount of Rs.40,000/-.

The complaint was filed in the year 2000 and the matter dragged

on till 2003. On 03.01.03, the complainant and the accused were

present in the court. The matter was posted for evidence or for

settlement as a last chance to 22.03.03. On 22.03.03, there was

no sitting and the case was adjourned to 28.03.03. On that day,

the complainant was absent. His counsel had filed an application,

it is submitted. But as the matter was posted for settlement or

evidence as a last chance to 22.03.03, the learned Magistrate

proceeded to dismiss the complaint and acquitted the accused

under Section 256(1) Cr.P.C.

2. The learned counsel for the appellants submits that the

complainant was not guilty of any contumacious laches. He was

laid up on 28.04.07. That is why he could not appear before the

court. Application to that effect was filed. The complainant, who

was sick, had later expired. That is why his legal heirs have now

Crl.Appeal. No.313 of 2008 2

preferred this appeal. It is prayed that the complainant/his legal

heirs may be given an opportunity to substantiate their complaint.

3. The prayer in the appeal is opposed by the counsel for

the respondent. But notwithstanding the opposition, I am

satisfied, in the facts and circumstances of this case, that the

complainant deserves to be granted a reasonable further

opportunity to substantiate his case. In coming to this conclusion

I need only mention that I have gone through the order sheet

maintained by the learned Magistrate and I do not find the

complainant guilty of any such contumacious or unpardonable

laches.

4. In the result:

i) This Criminal appeal is allowed;

ii) The impugned judgment of acquittal is set aside;

iii) The learned Magistrate is directed to dispose of the

complaint afresh in accordance with law.

5. The parties shall appear before the learned Magistrate

on 21.07.08 to continue the proceedings without waiting for any

further directions. The Registry shall send back records to the

court below forthwith such that the records reach the learned

Magistrate well prior to 21.07.08.

(R.BASANT, JUDGE)
rtr/-