High Court Kerala High Court

M/S.Benz Automobiles Pvt.Ltd vs Mathew Zacaria on 26 June, 2008

Kerala High Court
M/S.Benz Automobiles Pvt.Ltd vs Mathew Zacaria on 26 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2043 of 2008()


1. M/S.BENZ AUTOMOBILES PVT.LTD,(NOW KNOWN
                      ...  Petitioner

                        Vs



1. MATHEW ZACARIA, PATTAMANA HOUSE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.P.GOPAKUMARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/06/2008

 O R D E R
                       V. RAMKUMAR, J.
                    = = = = = = = = = = = = =
                      Crl.R.P.No.2043 of 2008
                   = = = = = = = = = = = = = =
              Dated this the 26th day of June, 2008

                              ORDER

The petitioner, who was the complainant in C.C.No.520 of

2002 on the file of the Chief Judicial Magistrate, Ernakulam

which was a prosecution under Section 138 of the Negotiable

Instruments Act, 1881, involving a cheque for Rs.11,400/-,

challenges the order dated 4.04.08 passed by the Chief Judicial

Magistrate, dismissing the complaint under Section 204(4)

Cr.P.C, due to the absence of the complainant and also due to

failure to take steps.

2. There might have been some latches on the part of the

petitioner in not taking steps for the further progress of the

complaint. The fact that the accused in the case continues to

remain absconding cannot be lost sight of. Hence the default on

the part of the petitioner certainly did not deserve dismissal of

his complaint.

3. Accordingly, C.C.No.520 of 2002 shall certainly stand

restored to file. The petitioner shall appear before the court

Crl.R.P.No.2043 of 2008
2

below without any further notice on 16.7.08, by which time he

shall have taken all necessary steps for the further progress of

the complaint.

I am told that on account of the failure to serve summons

and warrant on the accused, steps under Sections 82 and 83

Cr.P.C are being taken. Having regard to the fact that the

cheque amount is only a paltry amount, the Magistrate may

consider whether it should direct the copy of the proclamation to

be published in a daily news paper under clause (ii) of Section 82

(2) Cr.P.C and whether it is not sufficient to publish the

proclamation by the other modes referred to in sub-section 2 of

Section 82 Cr.P.C.

This Crl.R.P. is disposed of as above.

Dated this the 26th day of June, 2008.

V. RAMKUMAR, JUDGE

sj