High Court Kerala High Court

Suresh Babu vs George Mathew & Others on 1 July, 2009

Kerala High Court
Suresh Babu vs George Mathew & Others on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2019 of 2009()



1. SURESH BABU
                      ...  Petitioner

                        Vs

1. GEORGE MATHEW & OTHERS
                       ...       Respondent

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :01/07/2009

 O R D E R
                        THOMAS P.JOSEPH, J.
              = = = = = = = = = = = = = = = = = = = = = = = =
                          CRL. R.P. NO. 2019 of 2009
              = = = = = = = = = = = = = = = = = = = = = = = = =
                   Dated this the 1st day of July,   2009

                                 O R D E R

————–

Notice to respondent Nos.1 and 2 is dispensed with since the

order under challenge is one under Section 204(4) of the Code of

Criminal Procedure (for short, “the Code”). Heard counsel for

petitioner and Public Prosecutor who took notice for respondent No.3.

2. Petitioner preferred a private complaint in the court of

learned Additional Chief Judicial Magistrate, Ernakulam against

respondent Nos.1 and 2 alleging offence punishable under Section 138

of the Negotiable Instruments Act. It would appear that initially on

steps taken by petitioner, respondent No.1 appeared in the court

below through counsel but thereafter he did not turn up. Learned

Additional Chief Judicial Magistrate ordered process to respondent

No.1 and posted the case on 10.2.2009. On that day petitioner was

absent. Learned counsel for petitioner submitted that petitioner was

represented by counsel on that day. Since steps were not taken to

issue notice to respondent No.1 compliant was dismissed under

Section 204(4) of the Code. Learned Additional Chief Judicial

Magistrate also ordered that respondent No.1 is acquitted under

Sec.256(1) of the Code. That order is under challenge in this revision.

CRL. R.P. No.2019 of 2009
-: 2 :-

3. No doubt, an order of acquittal under Sec.256(1) of the

Code is not subject to a revision since the Code provides for an appeal

against acquittal in a case arising on a private complaint though with

the special leave of the court under Sec.378(4) of the Code and hence

by virtue of Sec.401(4) of the Code no revision would lie at the

instance of the party who could have appealed. But for invoking

Sec.378(4) of the Code there must be an acquittal of the accused as

contemplated under the Code. Section 256(1) of the Code certainly

contemplates acquittal of the accused for absence of complainant. In

this case learned counsel submitted that though petitioner was absent

in the court on 10.2.2009, counsel represented him. That amounted to

appearance of petitioner since otherwise presene of petitioner in court

was not required for any purpose. Hence there was no scope for

acquittal stated to be under Sec.256(1) of the Code. At any rate,

acquittal of respondent No.1 in this case under Sec.256(1) of the Code

is consequent to the dismissal of the complaint, obviously under

Sec.204(4) of the Code for failure of the petitioner to take steps. In

such a situation, it cannot be said that remedy of the petitioner is by

way of appeal under Sec.378(4) of the Code. Dismissal of the

complaint under Sec.204(4) of the Code is not appealable and hence

this Court is competent to exercise its revisional power in respect of

the impugned order.

CRL. R.P. No.2019 of 2009
-: 3 :-

4. I shall refer to the question whether dismissal of the

complaint under Sec.256(1) of the Code is justified. Learned counsel

submitted that petitioner had taken steps on 10.2.2009 and it is

without considering that, complaint was dismissed on that day itself.

There is no reason to think that without exhausting the process if any

already produced, learned Additional Chief Judicial Magistrate

directed petitioner to take necessary steps. At the same time I do

not find wilful laches or negligence on the part of petitioner. Hence I

am inclined to give an opportunity to the petitioner to take necessary

steps.

Resultantly, this revision is allowed. The impugned order

dismissing the complaint under Sec.204(4) of the Code is set aside.

The case is remitted to the court below for disposal in accordance with

law after giving petitioner an opportunity to take necessary steps.

Petitioner shall appear in the court of learned Additional Chief Judicial

Magistrate, Ernakulam on 3.8.2009.

THOMAS P.JOSEPH, JUDGE.

vsv