IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 70 of 1999(A)
1. M/S.SHARMA MARBLES HOUSE
... Petitioner
Vs
1. ANIL THOMAS
... Respondent
For Petitioner :SRI.JOMY GEORGE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.B.KOSHY
Dated :06/12/2006
O R D E R
J.B. KOSHY, J.
—————————-
CRL.APPEAL No. 70 of 1999
—————————-
Dated this the 6th day of December, 2006
Judgment
Appellant filed a complaint under section 138
of the Negotiable Instruments Act alleging that cheque
issued by the first respondent to the appellant was
dishonoured for insufficiency of funds. According to the
appellant, he has fulfilled the statutory formalities.
Records show that there were several postings and
complainant was present, but, on one day, complainant
applied for time. That was rejected and accused was
acquitted under section 256 (1) of the Code of Criminal
Procedure. On that day, it is stated that accused was
also absent. When accused was absent, presence of the
complainant was not absolutely necessary. It is settled
law that even though magistrate’s court has power to
acquit the accused for absence of complainant under
section 256 Cr.P.C., it should hot be done mechanically.
Here, in this case, accused was absent on the posting
date. In the above circumstances, accused should not have
been acquitted for the absence of the complainant.
Notice issued by this Court was not served. I am not
Crl.A.No.70/99 2
expressing any opinion regarding the merits of the
matter. There was appearance for the accused before the
court below.
In the above circumstances, the impugned order
is set aside as passed without application of mind and
the matter is remanded for fresh consideration. The
magistrate should continue the proceedings and post the
case on 12.1.2007. Appellant should be present on that
day. Magistrate should also give intimation of the
posting of the case to the advocate appearing for the
accused.
Appeal is allowed by way of remand.
J.B.KOSHY
JUDGE
vaa
Crl.A.No.70/99 3
J.B. KOSHY, J.
————————–
CRL.APPEAL No.70/99
————————–
Judgment
Dated:6th December, 2006