High Court Kerala High Court

M.A.Abdul Rahim vs K.Yeshoda on 26 March, 2010

Kerala High Court
M.A.Abdul Rahim vs K.Yeshoda on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 59 of 2009()


1. M.A.ABDUL RAHIM, AGED 47 YEARS,
                      ...  Petitioner

                        Vs



1. K.YESHODA, AGED 43 YEARS,RESIDING AT
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.T.MADHU

                For Respondent  :SRI.SUNIL NAIR PALAKKAT

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :26/03/2010

 O R D E R
                            P.Q.BARKATH ALI, J.
                        - - - - - - - - - - - - - - - - - - - - -
                           Crl.Appeal No.59 OF 2009
                    - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 26th day of March, 2010

                                  JUDGMENT

Challenge in this appeal is to the order of the Chief Judicial

Magistrate of Kasargod in C.C.No.435/2008 dated October 18, 2008

dismissing the complaint for his absence and acquitting the accused under

Section 256(1) of Cr.P.C.

2. The facts in brief are these :

The appellant/complainant filed a private complaint before the lower

court against the accused alleging the offence under Section 138 of

Negotiable Instruments Act. When the case was posted for the evidence of

complainant on October 18, 2008, he remained absent. Though he filed a

petition to excuse his absence, it was rejected and the lower court dismissed

the complaint. The complainant has challenged the said order in this appeal.

3. Heard the counsel for the appellant/complainant and the

counsel for the respondent/accused.

4. Counsel for the appellant/complainant submitted that the

complainant was laid up due to Viral Fever on the date when it was posted

Crl.Appeal No.59/09 2

for evidence and that because of that he was unable to attend the court. and

that though he filed a petition to excuse his absence, it was dismissed by the

trial court.

On going through the records and having heard the submissions made

by the counsel for appellant and that of the first respondent, I feel that an

opportunity should be given to the complainant to prove his case. But there

is some latches on the part of the appellant/complainant which has to be

compensated with cost. Therefore, I feel that the appeal can be allowed on

payment of cost of Rs. 1000/- to first respondent/accused.

Cost paid. The appeal is allowed. The impugned order of the trial

court dismissing the complaint is set aside. The trial court shall take the

complaint on file and dispose of the case in accordance with law . Both

parties shall appear before the court on 20/04/2010. The lower court shall

dispose of the case as early as possible, but not later than six months from

the date of receipt of a copy of this judgment.

P.Q.BARKATH ALI
JUDGE
sv.

Crl.Appeal No.59/09 2