High Court Kerala High Court

Glory Enterprises Ltd. vs State Of Kerala on 7 October, 2008

Kerala High Court
Glory Enterprises Ltd. vs State Of Kerala on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 917 of 2001()



1. GLORY ENTERPRISES LTD.,PVT. LTD. COMPANY
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :07/10/2008

 O R D E R
                           THOMAS P. JOSEPH, J.
                          --------------------------------------
                            Crl.R.P. No.917 of 2001
                          --------------------------------------
                    Dated this the 7th day of October, 2008.

                                       ORDER

Revision petitioner and counsel remained absent. There is no

representation. Heard Public Prosecutor.

2. This revision is directed against order dated 8.2.2001 in

Crl.M.P.No.6096 of 2000. That was a complaint filed by revision petitioner

against one Smt.R.S.Girija for offence punishable under Section 138 of the

Negotiable Instruments Act (hereinafter referred as `the Act’). Complaint was

posted for recording sworn statement of the revision petitioner on 8.2.1001. That

day, revision petitioner was absent and hence the learned Judicial First Class

Magistrate dismissed the complaint. It is contended in the Revision Petition that

non-appearance was not willful, revision petitioner which is a company was

represented by its then Managing Director, one Joseph, there was dispute

between the management of the company after filing of complaint resulting in

the removal of said Joseph from the post of Managing Director and that it was

not brought to the notice of company that judicial proceedings were pending in

the court below.

Complaint was filed in the court below on 24.4.2000. Thereafter,

the learned magistrate gave six postings spread over a period of about ten

months for recording sworn statement of the representative of revision

Crl.R.P.No.917/2001

2

petitioner. On 27.10.2000 and 8.12.2000 case was adjourned by notification.

On 8.2.2001 case was posted for recording sworn statement as last chance. It is

seen from the order sheet that right from the beginning up to the date of

impugned order, revision petitioner remained absent and absence was

excused. It is difficult to think that revision petitioner (company) was not aware

of the pendency of judicial proceedings in the court below filed on its behalf. I

am not persuaded to think that learned magistrate was required to give any

further posting, in spite of giving several opportunities spread over a period of

ten months. The logical conclusion was a dismissal of complaint as done by

the learned magistrate on 8.2.1001. There is no reason to interfere. Revision

Petition is therefore, dismissed.

THOMAS P.JOSEPH,
JUDGE.

cks

Crl.R.P.No.917/2001

3

Thomas P.Joseph, J.

Crl.R.P.No.917 of 2001

ORDER

7th October, 2008