IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 408 of 2005()
1. M/S.BENHUR TRADES AND INVESTMENTS PVT.
... Petitioner
Vs
1. MRS.LATHA MATHEW,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :15/06/2009
O R D E R
M.N. KRISHNAN, J.
---------------------------
CRL.A.NO.408 OF 2005
------------------------------
Dated this the 15th day of June, 2009
JUDGMENT
Admitted.
This appeal is preferred against the order of
acquittal passed under Section 256(1) of Cr.P.C in a 138
N.I.Act case. It was done on account of the absence of the
complainant and failure of proper representation. The learned
counsel submits before me that the accused had not entered
appearance before the court and it was at the stage before
the appearance, the case had ended in acquittal. Therefore, I
feel that no notice need be issued to the respondent at this
stage. It is submitted that there was a transfer of case from
one court to another without giving notice and that was
resulted in the non-appearance. Considering the circumstances,
I am inclined to grant an opportunity. Therefore, the order of
acquittal passed under Section 256(1) Cr.P.C is set aside. The
learned Magistrate is directed to restore the case back to file.
The complainant is directed to appear before the court below
2
CRL.A.NO.408/05
on 29.7.2009 and thereafter take out notice to the accused.
M.N. KRISHNAN, JUDGE
cl
3
CRL.A.NO.408/05