High Court Kerala High Court

Radha vs Geetha on 27 August, 2008

Kerala High Court
Radha vs Geetha on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 2455 of 2007()


1. RADHA, D/O. VIJAYAN NAIR
                      ...  Petitioner

                        Vs



1. GEETHA W/O. UNNIKRISHNAN,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.B.PREMNATH (E)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.GIRI

 Dated :27/08/2008

 O R D E R
                        V.GIRI, J.
        -------------------------
                 CR.A.No.2455 of 2007
        -------------------------
          Dated this the 27th day of August, 2008.


                      JUDGMENT

The complainant in C.C.No.193/06 on the

files of the Judicial Magistrate of the First

Class, Chalakkudi, is the appellant herein.

2. The calender case arose out of a

complaint filed by the complainant against the

1st respondent alleging an offence under Section

138 of the Negotiable Instruments Act, 1881 {for

short ‘the Act’}. The allegation against the

accused is that she had issued a cheque. When

it was presented, it was dishonoured for want of

sufficient funds. In spite of the statutory

notice, the amount was not paid. The sworn

statement of the complainant was taken and

summons was issued to the accused. According to

the complainant, she was present on 21.4.2006,

28.6.2006, 30.3.2007, 8.6.2007 and 9.7.2007.

She was absent on 27.9.2007 on which date,

finding that the complainant is absent, the

court below proceeded to acquit the accused

CR.A.No.2455 of 2008

:: 2 ::

under Section 256(1) of the Code of Criminal

Procedure. Hence this appeal.

3. A copy of the order sheet in

C.C.No.193/06 is made available for my perusal.

The version given by the complainant seems to be

correct.

4. In the above circumstance and having

heard counsel for the appellant, I am of the

view that the appellant must be given another

opportunity to prosecute the case.

Accordingly, the appeal is allowed and

the order of acquittal is set aside. The

complaint is restored to file. Learned

Magistrate shall further proceed with

C.C.No.193/06. The parties are directed to

appear on 24.11.2008.

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. To Judge