High Court Kerala High Court

T.J.Thomas vs Pradeep Kumar on 4 September, 2008

Kerala High Court
T.J.Thomas vs Pradeep Kumar on 4 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 241 of 2007()


1. T.J.THOMAS,
                      ...  Petitioner

                        Vs



1. PRADEEP KUMAR,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :SRI.NAGARAJ NARAYANAN

The Hon'ble MR. Justice V.GIRI

 Dated :04/09/2008

 O R D E R
                          V.GIRI, J
                        -------------------
                       Crl.A.241/2007
                       --------------------
        Dated this the 4th day of September, 2008

                        JUDGMENT

The complainant in C.C.No.128/2005 on the files of

the Judicial First Class Magistrate Court-I, Thrissur, is the

appellant herein. The calender case arose out of a

complaint alleging that the accused had committed an

offence punishable under Section 138 of the Negotiable

Instruments Act. According to the complainant, he was

present on most of the days. But on 26.8.2006, he could

not appear before the Court below, since he was laid up

due to illness. He had instructed the counsel to seek an

exemption from his appearance. On the ground that no

medical certificate was produced by the complainant and

the reason for his non appearance did not prima facie

appear to be genuine, the accused was acquitted under

Section 256(1) of Cr.P.C. Same has been challenged in

this appeal.

2. Having heard learned counsel for the appellant and

having found that there was no persistent default on the

Crl.A.241/2007
2

part of the complainant, I am of the view that the

complainant is entitled to another chance to prosecute

the complaint.

3. Accordingly, the appeal is allowed. Order of

acquittal is set aside and the complaint is restored to file.

The Court below shall further proceed with

C.C.No.128/2005, in accordance with law.

Parties shall appear before the Court below on

24.11.2008.

V.GIRI,
Judge

mrcs