High Court Kerala High Court

T.M.Baby vs N.S.Vijayan on 14 July, 2008

Kerala High Court
T.M.Baby vs N.S.Vijayan on 14 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1941 of 2007()


1. T.M.BABY,
                      ...  Petitioner

                        Vs



1. N.S.VIJAYAN,
                       ...       Respondent

2. M.N.MOHANAN,

3. ABDUL HAKKIM K.K.,

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.V.SABU

                For Respondent  :SRI.K.RAMAKUMAR (SR.)


 Dated :14/07/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                      Crl.A.No. 1941 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 14th day of July, 2008

                             JUDGMENT

The appellant is the complainant in a private complaint

filed alleging offences punishable, inter alia, under Section 420

I.P.C. When the case came up for hearing on 22.7.2008 the

petitioner and his counsel were not present. Absence was noted

and the complaint was dismissed under Section 256(1) Cr.P.C.

The learned counsel for the appellant submits that the appellant

was prosecuting the complaint diligently before the JFMC,

Kolencherry.

2. Earlier the case was pending before the ACJM,

Ernakulam. After the case was received by the JFMC,

Kolencherry the petitioner had not received notice. He was out

of the State in connection with his work. The appellant’s wife

had received the notice, but the appellant could not appear in

time before the Court. It was in these circumstances that the case

was dismissed on 22.7.2008. The learned counsel for the

Crl.A.No. 1941 of 2007
2

appellant prays that a lenient view may be taken and the appellant may

be given an opportunity to prosecute the complaint and substantiate

his contentions. There are other cases between the parties pending

before the JFMC, Kolencherry now. The respondent has entered

appearance. The application is opposed.

3. Having considered all the relevant circumstances, I am

persuaded to agree that the appellant/complainant can be given an

opportunity to further prosecute his complaint. Specific directions can

be issued. Notwithstanding the opposition by the respondent, I am

satisfied that the prayer can be allowed.

4. This appeal is allowed. The impugned order of acquittal and

dismissal of the complaint is set aside. The JFMC, Kolencherry is

directed to dispose of C.C. 704 of 2006 afresh in accordance with law.

Both sides shall appear before the JFMC, Kolencherry on 11.8.2008 to

continue further proceedings. The learned JFMC, Kolencherry shall

ensure that this case, which is seen filed as early as in 2003, is disposed

of as expeditiously as possible, at any rate, within a period of six

months from 11.8.2008.

(R. BASANT)
Judge
tm

Crl.A.No. 1941 of 2007
3