High Court Kerala High Court

M.D. Jose vs State on 13 October, 2008

Kerala High Court
M.D. Jose vs State on 13 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1124 of 2001()



1. M.D. JOSE
                      ...  Petitioner

                        Vs

1. STATE
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/10/2008

 O R D E R
                        THOMAS P.JOSEPH, J.
                             ===========
                      Crl.R.P. No.1124 of 2001
                   ===============================
              Dated this the 13th day of October, 2008.

                               O R D E R

Heard both sides.

2. Order under challenge is dated 4.7.2001 in

C.C.No.175/2000 of Judicial First Class Magistrate Court-I, Aluva.

Learned Magistrate acquitted the accused under Sections 204(4) and

256 Cr.P.C. When the revision petition came up for hearing on

admission, this Court by order dated 1.10.2001 observed that in the

facts and circumstances of the case, it is not an order coming under

Section 256 of Cr.P.C. The order squarely fell under Section 204(4)

of Cr.P.C. and hence revision petition is maintainable. Therefore,

maintainability aspect of the revision petition is not required to be

considered at this state.

3. Revision petitioner filed a complaint against the accused

for offence punishable under Section 138 of the Negotiable

Instruments Act. Case was taken on file on 24.3.2000 as

C.C.No.175/2000. Summons was ordered to the accused for his

appearance on 5.8.2000. No process was paid and hence case was

adjourned to 14.12.2000. On that day, revision petitioner and

counsel were absent and there was no representation. Hence the

Crl.R.P. No.1124 of 2001 2

case was posted on 4.7.2001. On that day also process was not

paid and revision petitioner was absent. An application was filed for

his absence. Learned Magistrate observed that there was no

explanation for his non-representation on 14.12.2000 and passed

the impugned order.

4. If there was no representation on 14.12.2000, the

learned Magistrate ought to have disposed of the case that day.

Instead, learned Magistrate adjourned the case to 4.7.2001 on which

day the revision petitioner though was absent, there was

representation and a request to excuse his absence on that day.

Learned Magistrate penalised revision petitioner for his absence on

14.12.2000 which in my view, cannot be justified. As such the order

under challenge is liable to be set aside.

Resultantly, revision petition is allowed, the order under

challenge is set aside and the case is remanded to the court below

for disposal in accordance with law and procedure. Revision

petitioner shall be given an opportunity to take necessary steps for

issue of summons to the accused. Revision petitioner shall appear in

the court below on 28.11.2008.

THOMAS P.JOSEPH, JUDGE.

bkn/-