IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 3914 of 2007()
1. K.S.CHANDRAN, S/O.K.KUNJUSANKARAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.SUMAN CHAKRAVARTHY
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/11/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl. R.P. No. 3914 OF 2007
````````````````````````````````````````````````````
Dated this the 2nd day of November, 2007
O R D E R
The revision petitioner is the complainant in a private
complaint filed as CMP No.1232/07 to prosecute the accused
under section 138 of the Negotiable Instruments Act, 1881 in
respect of a cheque involving a sum of Rs.72,500/-. The
complaint was filed on 1.3.2007. After verification of the complaint
on 23.4.07, the complaint was posted to 23.7.07 on which date the
complaint has been dismissed under section 203 Cr.P.C. for the
reason that the complainant was absent.
2. In as much as the complaint was dismissed behind the
back of the accused and before the issuance of process to the
accused, the accused need not be heard on this revision.
Dismissal of a complaint under section 203 Cr.P.C. can only be on
the ground that the Magistrate is of opinion that there is no
sufficient ground for proceeding. [See the decision reported in
Fr.Abraham Vs. Thomas (1989 (1) KLT 85)]. Apart from the fact
that the complaint cannot be dismissed for the non-appearance of
the complainant, it is not known as to what was the power of the
Crl.R.P.No.3914/07
: 2 :
Magistrate for dismissing the complaint for the non-appearance of
the complainant. If there was default on the part of the
complainant in paying the process, he could have been visited
with the penalty of a dismissal under section 204(4) Cr.P.C. That
has not been done obviously because there was no default on the
pat of the complainant in remitting the process fee. The impugned
order dated 23.7.07 dismissing the complaint under section 203
Cr.P.C. is set aside and the complaint shall stand restored to file.
The revision petitioner shall appear before the court below without
any further notice on 29.11.07 and shall be ready for the further
progress of the complaint.
This revision is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks