IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 605 of 1999()
1. REGIMATHEW
... Petitioner
Vs
1. T.J.GEORGE
... Respondent
For Petitioner :SRI.T.KURIAKOSE PETER
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
Dated :14/02/2007
O R D E R
J.B.KOSHY, J.
———————–
Crl. Appeal No.605 of 1999
———————–
Dated this the 14th day of February, 2007
Judgment
This appeal is filed against an order of acquittal
in a complaint under section 138 of the Negotiable
Instruments Act. Notice was ordered as early as on
9.9.1999. First notice issued in 1999 was returned as no
such addressee is available. Without service of notice to
the accused, an order of acquittal cannot be interfered
with. No effective steps are taken to cure the defect so
far. Acquittal of the accused for the absence of the
complainant under section 256 (1) of the Code of Criminal
Procedure cannot be termed as illegal. Hence, appeal is
dismissed.
J.B. KOSHY
(JUDGE)
vaa
Crl.A.No. /99 2
J.B.Koshy J.
———————–
Crl. A. No.605 of 1999
———————–
Judgment
14-2-2007