High Court Kerala High Court

C.T.Chandrasekharan vs The State Of Kerala And Another on 19 March, 2010

Kerala High Court
C.T.Chandrasekharan vs The State Of Kerala And Another on 19 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 537 of 2010()



1. C.T.CHANDRASEKHARAN
                      ...  Petitioner

                        Vs

1. THE STATE OF KERALA AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.K.B.ARUNKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :19/03/2010

 O R D E R
                       V.K.MOHANAN, J.
                     -------------------------------
                  Crl. APPEAL No.537 of 2010
                     -------------------------------
            Dated this the 19th day of March, 2010.

                          J U D G M E N T

The complainant in a prosecution for the offence u/s.138 of

Negotiable Instruments Act is the appellant, as he is aggrieved

by the order of acquittal recorded by the Court below u/s.256(1)

of Cr.P.C., for the reason that the complainant was absent for

adducing evidence inspite of the direction issued in that regard.

2. The cheque in question covers for an amount of

Rs.50,000/-. From the cause title of the impugned order, it

appears that the case pertained to the year 2006 and probably

for that reason, the Court below insisted the presence of the

complainant for giving his evidence. Therefore, the presence of

the complainant was inevitable and hence the court below

restrained from proceeding with the complaint. Therefore I find

no fault with the reason given by the learned Magistrate in

issuing the order.

3. However as stated above, the case pertained to the

year 2006 and amount covered by the cheque is for a sum of

Crl. APPEAL No.537 of 2010
2

Rs.50,000/-. It is also submitted by the learned counsel for the

appellant that, the date on which the impugned order was

passed, the case was posted for the second time after the

appearance of the accused and the case was prolonged

because of the non-availability of the accused against whom,

Sections 82 & 83 of Cr.P.C. steps were taken at the instance of

the complainant. From the above facts, it appears that the

complainant was vigilantly prosecuting the complaint and he

could not appear on that day because of the official work

assigned to him on that day. In the above circumstances, I am

of the view that one more opportunity can be given to the

complainant to prosecute the complaint but subject to terms.

In the result, this criminal appeal is allowed setting aside

the order dated 3.2.2010 in S.T.C.2229/06 of the Court of

Judicial First Class Magistrate, Ottappalam on condition that the

appellant/complainant depositing a sum of Rs.1,000/- in the

Court below. Accordingly, the complainant/appellant is directed

to appear before the Court below on 31.3.2010, on which date

Crl. APPEAL No.537 of 2010
3

the court below is directed to restore the complaint on file on

satisfaction that the complainant has deposited the amount as

directed and to proceed with the complaint in accordance with

law and procedure and dispose the same on merit. Out of the

sum of Rs.1,000/- which will be deposited by the appellant,

Rs.500/- shall be given to the accused and the remaining

Rs.500/- shall be paid to the State Exchequer.

This appeal is allowed accordingly.

V.K.MOHANAN,
Judge.

ami/