High Court Kerala High Court

Ismail K vs State Of Kerala on 3 September, 2010

Kerala High Court
Ismail K vs State Of Kerala on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 852 of 2009()



1. ISMAIL K.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.SHAJI THOMAS PORKKATTIL

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :03/09/2010

 O R D E R
                           K. HEMA, J.
                       -------------------------
                     Crl.A No.852 of 2009
                      --------------------------
            Dated this the 3rd September, 2010

                         J U D G M E N T

This appeal arises from an order of acquittal under

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

2. The appellant filed an appeal against the 2nd

respondent herein, alleging offence under Section 138 of

Negotiable Instruments Act. The case was taken on file as

early as in 2007, and summons was issued to the accused.

On 16.12.2008, the complainant filed proof affidavit and the

case was posted for evidence to 14.1.2009. On 14.1.2009,

the complainant was absent. The accused was also absent.

But the Court acquitted the accused, since the

complainant was absent.

3. Learned counsel for appellant submitted that the

complainant was vigilant in prosecuting the case on all

posting dates. Complainant was present in court over a

period of two years from 2007 up to 14.12.2008. It is only

on 14.1.2009, he happened to be absent. Even the

accused was not present on the day and the complainant

Crl.A No.852 of 2009
2

had also filed a proof affidavit on the previous posting date.

But, the court ignored all these facts and acquitted the

accused under Section 256 (1), Cr.P.C. The court ought not

to have acquitted the accused, but an opportunity ought to

have been given to the complainant, it is submitted.

4. First respondent accepted notice but he did not

enter appearance in this appeal. On hearing learned

counsel for the appellant and learned Public Prosecutor and

on going through the order under challenge, the proceeding

sheet Annexure -A1 and certified copy of the proof affidavit

filed by the complainant before the trial court on

16.12.2008, I am satisfied that the order under challenge is

not sustainable. The day on which the accused was

acquitted is not one of the days specified in Section 256 (1)

of the Code. But it was the day to which the case was

posted for evidence. A plain reading of Section 256 (1)

shows that an accused cannot be acquitted on the day to

which the case is posted for “evidence”.

5. I have already held today in P.V Joseph Vs. State

of Kerala & Another (Crl.A No.485 of 2007) that an accused

Crl.A No.852 of 2009
3

cannot be acquitted on a day to which the case is posted for

evidence under Section 256 (1) of the Code. Hence the

order under challenge is not sustainable. There can be no

doubt that the Court ought to have given a chance for the

complainant since he was vigilant through out the

proceedings and he appeared on all posting dates except

the day on which the impugned order was passed.

6. But the Court has shown unwarranted haste in

terminating a proceedings to the detriment of the

complainant and beneficial to the accused who was

evading the process of the court. The court ought to have

looked into the provisions contained in Section 256 (1) of

the Code and proceeded in accordance with what is laid

down in the said provision. In the light of the dictum laid

down by this Court today in P.V Joseph Vs. State of Kerala &

Another (Crl.A No.485 of 2007), the order under challenge is

not sustainable.

8. In the above circumstances, the order of acquittal

is to be set aside and the case is to be remanded to the trial

court for fresh consideration and disposal, in accordance

Crl.A No.852 of 2009
4

with law.

In the result, the following order is passed:

(i) The order under challenge in this appeal is set

aside.

(ii) The case is remanded to the trial court for fresh

consideration and disposal, in accordance with

law.

(iii) Appellant shall report before the trial court on

4.10.2010.

The appeal is allowed.

K.HEMA, JUDGE
ma

Crl.A No.852 of 2009
5

K.HEMA, JUDGE
ma