IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 2263 of 2006()
1. MAJ.LAL VERGHIS,
... Petitioner
Vs
1. VAHIDA,S/O.MR.C.T.ABDUL RAZAK,
... Respondent
2. STATE OF KERALA,REP.BY
For Petitioner :SRI.T.D.ROBIN
For Respondent :SRI.MILLU DANDAPANI
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :10/06/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = = =
Crl. Appeal NO. 2263 OF 2006
= = = = = = = = = = = = = = =
Dated this the 10th day of June, 2009.
J U D G M E N T
This appeal is preferred against the order of acquittal
passed by the Chief Judicial Magistrate Court, Ernakulam in
C.C.1780/02. The accused was acquitted on account of the
absence of the complainant. It is seen that a non-bailable
warrant was pending against the accused. It is submitted
that there was some communication gap with reference to the
filing of affidavit and the complainant was not aware of the
same. It was not a deliberate absence. I feel indulgence can
be shown and an opportunity can be given. Therefore the
Crl.Appeal is allowed and the order of acquittal passed by the
learned Magistrate u/s 256(1) of Cr.P.C. is set aside. The
learned Magistrate is directed to restore the case back to file
and proceed in accordance with law after affording opportunity
to both the sides to adduce evidence in support of their
respective contentions. Parties are directed to appear before
CRL.A.2263/06
-:2:-
the court below on 15.7.2009. In case the accused does not
appear the complainant is directed to take out notice to the
accused.
M.N. KRISHNAN, JUDGE.
ul/-