High Court Kerala High Court

Akbar Travels Of India vs The State Of Keala on 6 December, 2006

Kerala High Court
Akbar Travels Of India vs The State Of Keala on 6 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 152 of 1999(A)



1. AKBAR TRAVELS OF INDIA
                      ...  Petitioner

                        Vs

1. THE STATE OF KEALA
                       ...       Respondent

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY

 Dated :06/12/2006

 O R D E R

J.B. KOSHY, J.

—————————-

CRL.APPEAL No. 152 of 1999

—————————-

Dated this the 6th day of December, 2006

Judgment

This appeal is filed by the complainant against

acquittal of the accused under section 256 (1) of the

Code of Criminal Procedure. According to the

complainant, cheque issued to him by the second

respondent (accused) was dishonoured for insufficiency of

funds. Therefore, after completing the statutory

formalities, he approached the court. Presence of the

accused was not procured before the court when the case

was posted several times. The complaint was dismissed

and accused was acquitted under section 256 (1) of the

Code of Criminal Procedure for absence of the complainant

on one day. Notice issued by this court was successfully

evaded. I am of opinion that accused cannot be

acquitted under section 256 Cr.P.C. mechanically.

Presence of the complainant can be insisted only if his

presence is absolutely required on the posting date.

Here, in this case, presence of the accused was not

procured and summons was not served. In the above

circumstances, dismissal of the complaint mechanically

Crl.A.No.152/99 2

was not correct. Hence, the impugned order acquitting

the accused is set aside and the matter is remanded to

the trial court. Complainant shall appear before the

trial court on 12.1.2007. Trial court should take fresh

steps to procure the presence of the accused.

Appeal allowed by way of remand.

J.B.KOSHY

JUDGE

vaa

Crl.A.No.152/99 3

J.B. KOSHY, J.

————————–

CRL.APPEAL No.152/99

————————–

Judgment

Dated:6th December, 2006