High Court Kerala High Court

George vs Sunilkumar on 9 September, 2010

Kerala High Court
George vs Sunilkumar on 9 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1848 of 2009()



1. GEORGE
                      ...  Petitioner

                        Vs

1. SUNILKUMAR
                       ...       Respondent

                For Petitioner  :SRI.RAJESH CHAKYAT

                For Respondent  :SRI.T.A.SHAJI

The Hon'ble MRS. Justice K.HEMA

 Dated :09/09/2010

 O R D E R
                            K.HEMA, J.
            ----------------------------------------------
                  Crl.Appeal No.1848 of 2009
            ----------------------------------------------
                  Dated 9th September, 2010.

                          J U D G M E N T

This appeal arises from the order of acquittal passed

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

2. Appellant is the complainant. He filed a complaint

against first respondent, alleging offence under Section 138 of the

Negotiable Instruments Act. The complaint was taken on file and

the case was posted to different dates. On 2.2.2009, the

complainant was absent. Hence, the accused was acquitted

under Section 256(1) of the Code. The said order is under

challenge.

3. Learned counsel for the appellant submitted that

though the complainant was absent on the day on which the

impugned order was passed, he was represented by his counsel.

In the order under challenge, it is not mentioned that the

complainant was represented. The court ought to have granted

adjournment, instead of acquitting the accused, since he was

represented by his counsel, it is submitted.

4. The first respondent was served, but there is no

Crl.A. NO. 1848/09 2

representation for him today. On going through the order under

challenge, it is clear that the case was posted for evidence on the

day on which the accused was acquitted under Section 256(1) of

the Code. A plain reading of Section 256(1) shows that an

accused can be acquitted under Section 256(1) of the Code only

on the two days specifically referred to in the said section. Those

days are; (1) the day appointed for the appearance of the

accused, if the summons has been issued on complaint and (2)

any day subsequent thereto to which the hearing may be

adjourned.

5. Section 256 (1) does not permit the court to acquit

the accused on any day other than the two days specified in the

section. Necessarily, the court cannot acquit the accused on the

day to which the case is posted for evidence. I have held in

P.V.Joseph v. State of Kerala and another (order dated

3.9.2010 in Crl.A.No.485/2007) that the Magistrate shall not

acquit the accused on the day to which the case is posted for

evidence. Hence, the order under challenge is not sustainable in

Crl.A. NO. 1848/09 3

law 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 dispose

of the same in accordance with law.

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

18.10.2010.

The appeal is allowed.

K.HEMA, JUDGE.

tgs