High Court Kerala High Court

M/S. Malabar Rexin & Plastics vs M.S. Babu on 22 September, 2010

Kerala High Court
M/S. Malabar Rexin & Plastics vs M.S. Babu on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1303 of 2004()


1. M/S. MALABAR REXIN & PLASTICS,
                      ...  Petitioner

                        Vs



1. M.S. BABU, S/O. SADASIVAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.M.SAIDU MUHAMMED

                For Respondent  :SRI.P.H.SAVAN KUMAR

The Hon'ble MRS. Justice K.HEMA

 Dated :22/09/2010

 O R D E R
                            K.HEMA, J.
            -----------------------------------------------
                Crl. Appeal No.1303 of 2004
            -----------------------------------------------
               Dated 22nd September, 2010.

                         J U D G M E N T

This appeal is filed against an order of acquittal

under Section 256(1) of the Code of Criminal Procedure.

2. The appellant filed a complaint against first

respondent herein, alleging offence under Section 138 of the

Negotiable Instruments Act. The case was taken on file and

summons was issued to the accused thereafter. Since accused

did not appear, non-bailable warrant was issued. Later,

warrant was recalled on application. On 30.3.2004, since

complainant was absent and there was no representation, the

accused was acquitted under Section 256(1) of the Code.

3. As per the appeal memo, the appellant was

vigilant in prosecuting the complaint. According to the

complainant, he bonafide believed that the case was posted to

27.5.2004. But, the case was disposed of on 30.3.2004. On

12.2.2004, the accused requested the court for time for settling

the case and the court granted three months’ time. The

complainant had filed proof affidavit and the accused’s counsel

requested time for cross-examination. The date announced by

Crl.Appeal No.1303/04 2

the Bench Clerk was 27.5.2004. The absence was not wilful,

but, it happened only in the circumstances stated above.

4. On going through the proceeding sheet, I find

that the evidence was partly adduced in this case and

summons was also issued to the witness. In such

circumstances, the accused cannot be acquitted under Section

256(1), going by the language of the said provision. A reading

of Section 256(1) of the Code reveals that if the complainant is

absent, the Magistrate can acquit the accused on the two days

specified therein. Those days are; (1) the day appointed for the

appearance of the accused, if the summons has been issued on

complaint and (2) any day subsequent thereto to which the

hearing may be adjourned.

5. Section 256(1) of the Code does not permit the

court to acquit the accused on any day other than the two days

specified in the section. Necessarily, the court has no power to

acquit the accused on the day to which the case is posted for

evidence. I have held in P.V.Joseph v. State of Kerala and

Crl.Appeal No.1303/04 3

another (order dated 3.9.2010 in Crl.A.No.485/2007) that the

Magistrate shall not acquit the accused on the day to which the

case is posted for evidence.

In the above circumstances, the following order is passed :

(i) The impugned order is set aside.

(ii) The court below shall take the case on file and

dispose of the same in accordance with law.

(iii) The parties shall appear before the trial court on

28.10.2010.

The appeal is allowed.

K.HEMA, JUDGE.

tgs