High Court Kerala High Court

Muhammed Nissam vs K.D. Dayal on 28 August, 2008

Kerala High Court
Muhammed Nissam vs K.D. Dayal on 28 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1853 of 2007()


1. MUHAMMED NISSAM,
                      ...  Petitioner

                        Vs



1. K.D. DAYAL,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :28/08/2008

 O R D E R
                     V. GIRI, J.
-----------------------------------------------
       Criminal Appeal No.1853 OF 2007 (C)
-----------------------------------------------
     Dated this the 28th day of August, 2008

                   J U D G M E N T

The complainant in C.C.39/2003 on the files of

the Additional Chief Judicial Magistrate,

Thiruvananthapuram is the appellant herein. The

complaint was filed under Section 138 of Negotiable

Instruments Act.

2. According to the complainant, since he was

working at Dubai he could not present on many of the

posting dates and exemption applications were filed on

his behalf. On 28-2-2003, the case was transferred to

L.P.Register and subsequently, renumbered as

C.C.39/2003. Apparently, the case was posted to 25-1-

2006. According to the appellant, he had no notice. The

court below proceeded to acquit the accused on 31-1-

2006.

Crl.Appeal 1853/2007

– 2 –

3. Having perused the records, I am satisfied

that there is consistent default on the part of the

complainant in prosecuting the complaint. The learned

Magistrate was justified in acquitting the accused

under Section 256(1) of Cr.P.C.

In the result, the appeal is bereft of merit and

hence, dismissed.

V. GIRI, JUDGE

skr