IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 4452 of 2007()
1. JAYAN, S/O.NARAYANAN,
... Petitioner
Vs
1. KOUSALYA.P.K., W/O.PRABHAKARAN,
... Respondent
2. THE STATE OF KERALA, REP. BY THE
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/12/2007
O R D E R
V. RAMKUMAR , J
==========================
CRL.R.P. NO. 4452 of 2007
==========================
Dated this the 12th day of December, 2007.
ORDER
The revision petitioner, who was the complainant in C.C.No.
467/2002 on the file of the Judicial First Class Magistrate,
Wadakkancherry, challenges the failure on the part of the said
Magistrate to try the accused for an offence punishable under
Section 138 of the Negotiable Instruments Ac, 1881 after having
taken cognizance of the said offence as well as one punishable
under Section 420 IPC.
2. The case arises out of a private complaint filed by the
petitioner alleging the commission of offences punishable under
Sections 420 IPC and Section 138 of the Negotiable Instruments
Act, 1881. Even though the learned Magistrate took cognizance
of both the said offences during the progression of the trial, the
court came to the conclusion that the offences which were really
made out are those punishable under Section 420, 465, 467 and
471 IPC. Accordingly, the charge was altered and the accused
CRL.R.P. NO. 4452/2007 : 2:
was charged for offences punishable under Sections 424, 465,
467 and 471 IPC. Evidently, with the alteration of the charge
the offence punishable under Section 138 of the Negotiable
Instruments Act was deleted from the charge. But, after trial the
court came to the conclusion that offences with which the
accused stood charged were not proved and accordingly acquitted
the accused. An opportunity was, however, given to the revision
petitioner to file a fresh complaint under Section 138 of the
Negotiable Instruments Act.
3. Although the magistrate had initially taken cognizance of
offences punishable under Sections 420 IPC and Section 138 of
the Negotiable Instruments Act, subsequently the accused was
charged only for offences punishable under Sections 420, 465,
467 and 471 IPC. As there was no charge for an offence
punishable under Section 138 of the Negotiable Instruments Act
and the accused did not stand trial for the said offence, even
without any observation or opportunity granted by the court, the
complainant would be entitled to prosecute the accused for the
offence under Section 138 of the Negotiable Instruments Act
CRL.R.P. NO. 4452/2007 : 3:
upon the acquittal of the accused of the offences punishable
under Sections 420, 465, 467, and 471 IPC. The alteration of the
charge does not have the effect of discharging or acquitting the
accused of the offence punishable under Section 138 of the
Negotiable Instruments Act since the accused did not stand
charged for the said offences. This being the position, I see no
ground to interfere with the judgment under revision. As rightly
observed by the Magistrate, the acquittal of the accused for the
IPC offences will not preclude a prosecution for the offence under
Section 138 of the Negotiable Instruments Act.
The revision is accordingly dismissed.
V. RAMKUMAR, JUDGE.
rv
CRL.R.P. NO. 4452/2007 : 4: