High Court Kerala High Court

Alwaye Chitties And Finance Pvt. … vs S.Dharmaraja Iyyer on 28 January, 2011

Kerala High Court
Alwaye Chitties And Finance Pvt. … vs S.Dharmaraja Iyyer on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 659 of 2007()


1. ALWAYE CHITTIES AND FINANCE PVT. LTD,
                      ...  Petitioner

                        Vs



1. S.DHARMARAJA IYYER, SREE LAKSHMI,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY ITS

                For Petitioner  :SRI.G.G.MANOJ

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :28/01/2011

 O R D E R
                             K.HEMA, J.
             -----------------------------------------------
               Criminal Appeal No.659 of 2007
             -----------------------------------------------
                   Dated 28th January, 2011.

                          J U D G M E N T

This appeal arises from an order of acquittal

passed under Section 256(1) of the Code of Criminal Procedure

(‘the Code’, for short).

2. The appellant is the complainant. He filed a

complaint against first respondent before the Magistrate Court,

alleging offence under Section 138 of the Negotiable

Instruments Act. The complaint was filed on 22.6.2004 and it

was taken on file in the year 2004. Thereafter, even before

issuing summons to the accused, the accused was acquitted

under Section 256(1) of the Code, since neither the complainant

nor his counsel was present.

3. Learned counsel for appellant submitted that

accused was acquitted even before summons was issued. The

complainant was not present due to reasons beyond his control.

He also produced for perusal, a certified copy of the proceeding

sheet. On hearing appellant’s counsel and on going through

the impugned order and the proceeding sheet, it is clear that

Crl.Appeal No.659/07 2

even prior to the appearance of accused, the accused was

acquitted under Section 256(1) of the Code. On a reading of

Section 256(1) of the Code itself, it is clear that such an order of

acquittal is not sustainable.

4. As per Section 256(1), the accused can be

acquitted under the said section, only on the day to which case

is posted for appearance of accused, in case summons is issued

or on the day to which the case is posted for hearing of

prosecution under Section 254(1). The order under challenge

being passed prior to such days and not on either of the days,

the order of acquittal is not sustainable.

5. If steps are not taken by complainant, the court is

not empowered to acquit the accused, under Section 256(1) of

the Code. [vide P.V.Joseph v. State of Kerala (2010(4) KLT

697), Joy Abraham v. Jiju Thomas (2010(2) KLT 735)]. In the

above circumstances, the order under challenge is

unsustainable and hence, the following order is passed :

(i) The impugned order is set aside.

(ii) The court below shall take the case on file and

Crl.Appeal No.659/07 3

dispose of the same in accordance with law.

(iii) The parties shall appear before the trial court on

15.3.2011.

The appeal is allowed.

K.HEMA, JUDGE.

tgs