IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 655 of 2005()
1. SUNIL NATH,
... Petitioner
Vs
1. K.G.HARIDAS,
... Respondent
2. MURALI KRISHNA,
3. M/S. M & H MEDIA,
4. STATE OF KERALA,
For Petitioner :SMT.A.R.USHA
For Respondent :SRI.V.PHILIP MATHEW
The Hon'ble MR. Justice V.GIRI
Dated :01/09/2008
O R D E R
V.GIRI, J.
==============
Criminal Appeal No. 655 of 2005
====================
Dated this the 1st day of September, 2008.
J U D G M E N T
The complainant in C.C.No.118/2003 on the files of the
Judicial First Class Magistrate Court-I, Ernakulam is the appellant
herein. The complaint was filed alleging that the accused had
issued Ext.P19 cheque for an amount of Rs.12,000/- on
15.11.1998 which was dishonoured on 3.2.1999 as evidenced by
Ext.P29 dishonour memo. Dishonour was communicated to the
complainant on 6.2.1999. Cheque amount was demanded as
Ext.P30 telegram dated 12.2.1999. The accused had fifteen days
time to pay the amount. But the complaint, pursuant to Ext.P19
cheque, seems to have been filed on 26.2.1999. Essentially, on
this basis, the accused has been acquitted on the ground that the
complaint was a premature one.
2. It may be noted that the stand taken by the accused
was one of the denial of any transaction as alleged by the
complainant. According to the accused, the cheque issued was a
blank one and that was issued as a security and not for
Criminal Appeal No. 655 of 2005 2
discharging any liability. Thus, the court below acquitted the
accused under Section 255(i) Cr.P.C., finding that the complaint
was premature. Hence the appeal.
3. There is no representation on behalf of the
complainant or on behalf of the accused. I have perused the
order of the court below. I am in agreement with the court below
that the complaint should have been filed on or after 27.2.1999,
with giving the accused, full fifteen days to pay the amount. In
the facts and circumstances of the case, there was nothing to
show that an offence was committed in terms of 138 of the
Negotiable Instruments Act.
In the result, I am not inclined to interfere with the order of
acquittal and the appeal is accordingly dismissed.
V.GIRI, JUDGE
bkn/-