High Court Kerala High Court

M/S.Saw Mill Owners Association vs The State Of Kerala Represented By on 10 June, 2009

Kerala High Court
M/S.Saw Mill Owners Association vs The State Of Kerala Represented By on 10 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 565 of 2004()


1. M/S.SAW MILL OWNERS ASSOCIATION
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. T.K.JOSE, PROPRIETOR, ST.JOSEH SAW

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :SRI.THOMAS M.JACOB

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :10/06/2009

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
               Crl. Appeal NO. 565      OF 2004
               = = = = = = = = = = = = = = =
           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 in

C.C.1521/99 of the Judicial First Class Magistrate-

Perumbavoor which is an action u/s 138 of the N.I. Act. The

complainant is M/s Saw Mill Owners Association represented

by its Secretary, M.H. Maitheen and the Court below found

that the person who had signed has not succeeded in proving

that he is competent to represent and therefore disagreed with

the case of the complainant and acquitted the accused. It is

against that decision the present appeal is preferred. I had

the opportunity to consider another case elaborately in this

matter. It has been held in M.M.T.C. Ltd. and another v.

Medchl Chemicals and Pharma (P) Ltd. and another

(2002 SCC(CRL) 121) to the effect that if the complaint is

filed by the payee or the holder in due course and there is

some defect those defects are curable and the case need not

Crl.A. 565 OF 2004
-2-

be thrown out on that technical ground. Here, I had the

opportunity to peruse the bye-law which was produced and as

per clause 10 sub-clause (9) of the bye-law it is the executive

committee which is to be sued or to sue. Admittedly such

executive committee will have the power to delegate that

power to one of its officers to proceed or to file a case.

Unfortunately the bye-law was not produced in this case.

Similarly, only a copy of the minute was produced and the

original was not produced. So whether there is a proper

authority or not was not discernible from the materials and so

the Court below acquitted the accused for non competency of

the person to file a complaint. I had already remitted other

matters back to the same Court with a direction to the

complainant to produce necessary documents and convince

the conscience of the Court regarding the competency of the

person to file a complaint on behalf of the complainant in the

case. Therefore the order of acquittal is set aside and the

matter is remitted back to the trial court for fresh disposal

after affording an opportunity to the complainant as well as

Crl.A. 565 OF 2004
-3-

the accused to produce all documentary as well as oral

evidence in support of their respective contentions and then

dispose of the matter in accordance with law in the light of the

enunciated principles mentioned in the decision referred to

above. Parties are directed to appear before the Court below

on 13.7.2009.

M.N. KRISHNAN, JUDGE.

ul/-