IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2985 of 2009()
1. P.K.DINESH KUMAR, AGED 40 YEARS,
... Petitioner
Vs
1. R.M.SHYLESH KUMAR,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.V.N.RAMESAN NAMBISAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :07/10/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No.2985 OF 2009
===========================
Dated this the 7th day of October,2009
ORDER
This petition is filed under section 482 of Code
of Criminal Procedure to quash Annexure 2 order passed
by the Sessions Court, Kozhikode in Crl.R.P.41/2008
dismissing the revision confirming Annexure 1 order
passed by the Judicial First Class Magistrate-IV,
Kozhikode dismissing the petition filed by the
petitioner to condone the delay of 30 days in filing
the complaint alleging offence under section 138 of
Negotiable Instruments Act.
2. Learned counsel appearing for the petitioner
was heard.
3. The argument of the learned counsel appearing
for the petitioner is that the delay was only 30
days and the courts below should not have
taken a technical ground to dismiss
the petition when petitioner has specifically stated
that the delay was not wilful and in such circumstance,
considering the fact that the delay is only 30 days, it
is to be condoned.
Crl.M.C.2985/2009 2
4. On hearing the learned counsel, I find no
illegality or irregularity in the order passed by the
learned Magistrate or the learned Sessions Judge. The
question is not whether the delay was caused wilfully.
Instead the question is whether there is sufficient cause
for condoning the delay, as the complaint alleging
commission of an offence under section 138 of N.I. Act was
not filed within the time. On facts courts below rightly
found that petitioner is not entitled to get the delay
condoned. As per the medical certificate petitioner had
gone to see the doctor only on 6.10.2006. From the date of
failure to pay the amount within fifteen days of receipt of
notice sent under section 138(b) of Negotiable Instruments
Act, the complaint should have been filed on 3.10.2006.
Even after reaching back from the hospital on 12.10.2006,
complaint was filed only on 17.10.2006. When there is no
explanation for the said delay, the petition can only be
dismissed. In such circumstance, petition is dismissed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006