High Court Kerala High Court

P.Pramod vs Smt. Vasanthakumari P.K on 9 February, 2007

Kerala High Court
P.Pramod vs Smt. Vasanthakumari P.K on 9 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 791 of 2003()


1. P.PRAMOD, T.C. NO. 43/431, THAIKOOTTAM,
                      ...  Petitioner

                        Vs



1. SMT. VASANTHAKUMARI P.K.,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.T.RAJASEKHARAN NAIR

                For Respondent  :SRI.S.RAJASEKHARAN NAIR

The Hon'ble MR. Justice J.M.JAMES

 Dated :09/02/2007

 O R D E R
                             J.M.JAMES, J.

                              -------------------

                           Crl.A.791/2003 (B)

                              --------------------

               Dated this  the 9th day of February, 2007


                              JUDGMENT

The counsel as well as the complainant were

absent before the Court below, when the complaint,

preferred under Section 138 of the Negotiable

Instruments Act, in short ‘the Act’, was taken up.

Therefore, the accused was acquitted. After obtaining

special leave, the complainant had filed this appeal.

2. The only ground urged by the learned counsel

for the appellant is that the clerk of the advocate had

noted the date wrongly and, therefore, neither the counsel

nor the complainant could be present on the appointed

date.

3. After considering the materials on record, I am

of the opinion that an opportunity be given to both the

parties to establish their contentions, on adducing

evidence. To enable the same, I am inclined to set aside

the impugned order.

Crl.A.791/2003

2

4. In view of the above facts situation, I set

aside the impugned order dated 13.2.2003 and restore

C.C.No.144/2002 to the file of the Judicial Magistrate of

First Class-V (Special Court for Mark list Cases),

Thiruvananthapuram. The learned Magistrate is

directed to dispose of the same, within three months

from the date of appearance of the parties.

5. The parties shall appear before the Court

below on 14.3.2007.

The appeal is allowed as above.

J.M.JAMES

JUDGE

mrcs