High Court Kerala High Court

R.Vasudevan Pillai vs K.Gopa Kumar on 6 October, 2008

Kerala High Court
R.Vasudevan Pillai vs K.Gopa Kumar on 6 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1941 of 2006()


1. R.VASUDEVAN PILLAI,
                      ...  Petitioner

                        Vs



1. K.GOPA KUMAR,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.B.SURESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :06/10/2008

 O R D E R
                     V.K.MOHANAN, J.
           ---------------------------------------------
               Crl.A.No. 1941 of 2006 - C
           ---------------------------------------------
          Dated this the 6th day of October, 2008

                      J U D G M E N T

This appeal is filed at the instance of the

complainant in C.C.No.338 of 1995, on the file of the court

of the Munsiff Magistrate, Paravur, a case which was

instituted upon a private complaint for the offence

punishable under Section 138 of the Negotiable

Instruments Act. The court below acquitted the accused

by its order dated 25.9.1997 for the sole reason that the

complainant was not present either personally or through

his counsel. It is the above order, challenged in this

appeal.

2. In the complaint, the case of the appellant/

complainant is that towards the discharge of the liability of

Rs.60,000/- which was due to the complainant, the accused

had issued a cheque dated 9.1.1995. When the cheque

was presented for encashment, it was dishonoured for

want of sufficient fund. After the statutory formalities, the

complainant preferred the complaint, in spite of the

intimation regarding the dishonour of cheque and request

Crl.Appeal NO.1941 of 2006

:-2-:

for the payment of the amount. The sworn statement of

the complainant was recorded on 8.5.1995 and

cognizance was taken on 3.6.1995 and process was

issued to the accused. Subsequently, the case was

adjourned to various dates. On almost all the dates, the

complainant was present either in person or through his

pleader. It is also discernible from the averments

contained in paragraph 2 of the appeal memorandum

that since the accused did not appear in the court, non-

bailable warrant was issued and consequently, the

accused was arrested and produced and subsequently,

bail was granted to him. It is also discernible from the

factual averments that the case has been adjourned

because of non-sitting of the court and also it appears

that non-bailable warrant was issued against the

accused. It can also be seen that on the basis of the

judgment of the Supreme Court in common cause case,

the accused was acquitted, but subsequently, the case

was restored on the file on 31.3.1997. Because of the

absence of the accused, the court was constrained to

Crl.Appeal NO.1941 of 2006

:-3-:

issue coercive steps against the accused. It is also

stated that as the accused was absent on 21.8.1997, the

court below has directed to repeat the non-bailable

warrant to the accused on which date also the

complainant was present. But, according to the

appellant, on 25.9.1997, the complainant could not

appear in person and therefore, he had informed his

counsel about his inconvenience and requested the

counsel to make arrangements for filing an application

for exemption. It is also stated that because of the

traffic problem, counsel for the complainant could not

appear in court when the case was called on 25.9.1997

and hence, the court below passed the impugned order.

3. I have heard counsel for the appellant.

Though service of notice was effected on the first

respondent/accused, he had not chosen to appear in this

court to defend the appeal.

4. From the facts stated above, it appears to me

that the appellant/complainant is not a persistent

defaulter in appearing before the court and negligent in

Crl.Appeal NO.1941 of 2006

:-4-:

prosecuting the complaint. It is also clear from the facts

given in the appeal memorandum, which is not

controverted, that the complainant was present in the

court below on all occasions either by appearing himself

or through his pleader and even on the date of the

impugned order itself, the complainant had made

arrangements to make application for exemption from

his personal appearance, but his counsel could not reach

in the court in time and therefore, when the case was

called, there was no proper representation. It is also

discernible from the proceedings stated in the appeal

memorandum that when the case was adjourned to

21.8.1997, the presence of the accused was not

procured and hence, the court took coercive steps for

securing his presence and accordingly, the case was

adjourned to 25.9.1997 and therefore, the absence of

the complainant on 25.9.1997 has affected no way the

proceedings. It is not discernible from the impugned

order as to whether the accused was present on that

day. However, from the proceedings indicated above,

Crl.Appeal NO.1941 of 2006

:-5-:

the absence of the complainant is in no way affected the

proceedings of the court below and the court could have

granted opportunity to the complainant to prosecute the

complaint as he is a person who is diligently prosecuting

the complaint without any fault from his side.

Therefore, according to me, the impugned order of the

court below is not sustainable, especially in the light of

the decision of the Supreme Court reported in

Associated Cement Co.Ltd. v. Keshavanand [1998(1)

KLT 179 (SC)].

5. In the result, the appeal is allowed. The order

of the court below dated 25.9.1997 in C.C.No.338 of

1995 is set aside. The complainant is directed to appear

before the court below on 7th November, 2008 on

which date the court is directed to take the complaint on

file and to proceed in accordance with law and to

dispose of the same on merit.





                                       V.K.Mohanan,
MBS/                                         Judge

Crl.Appeal NO.1941 of 2006

                            :-6-:




                                    V.K.MOHANAN, J.

——————————————–

Crl.A.NO. OF 200

——————————————–

Crl.Appeal NO.1941 of 2006

:-7-:

O R D E R

DATED: -9-2008

Crl.Appeal NO.1941 of 2006

:-8-: