High Court Kerala High Court

A.S.Menon vs K.K.Chandran on 27 August, 2008

Kerala High Court
A.S.Menon vs K.K.Chandran on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 2328 of 2007()


1. A.S.MENON, REPRESENTED BY POWER OF
                      ...  Petitioner

                        Vs



1. K.K.CHANDRAN, KANGARAPARAMBIL,
                       ...       Respondent

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :27/08/2008

 O R D E R
                          V.GIRI, J
                        -------------------
                      Crl.A. 2328/2007
                       --------------------
         Dated this the 27th day of August, 2008

                        JUDGMENT

The complainant in C.C.No.656/2001 on the files of

the Judicial First Class Magistrate Court-I, Kannur, is the

appellant herein. The prosecution arose out of a

complaint filed by the appellant herein against the

accused alleging that the latter has committed an offence

punishable under Section 138 of the Negotiable

Instruments Act.

2. Finding that the complainant was represented by a

Power of Attorney holder and also finding that he was

absent on 25.8.2003, the accused was acquitted under

Section 256(1) of the Code of Criminal Procedure. The

same is challenged in the appeal.

3. Having perused the order of the Court below and

having heard learned counsel for the appellant, and taking

note of the submission that the original complainant was

suffering from serious illness earlier, I think it is

Crl.A.2328/2007
2

appropriate that the complainant be given another

chance to prosecute the complaint. Though the accused

has been served from this Court, he had not entered

appearance.

4. In the result, the appeal is allowed. The order of

acquittal is set aside and the complaint is restored to file.

The Court below shall further proceed with

C.C.No.656/2001, in accordance with law.

The party shall appear before the Court below on

13.10.2008.

V.GIRI,
Judge

mrcs