High Court Kerala High Court

Usha vs State Of Kerala on 25 March, 2010

Kerala High Court
Usha vs State Of Kerala on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 601 of 2010()


1. USHA, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. R.RAJAN,

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :25/03/2010

 O R D E R
                     V.K.MOHANAN, J.
         --------------------------------------------------
                  Crl.A.NO. 601 OF 2010
         --------------------------------------------------
          Dated this the 25th day of March, 2010

                       J U D G M E N T

By order dated 15.1.2010 in S.T.No.3379 of 2008,

which is a case instituted upon the complaint preferred by

the appellant for the offence punishable under Section 138

of the Negotiable Instruments Act, the accused was

acquitted under Section 256(1) of the Cr.P.C.

2. Learned counsel submitted that the cheque in

question covers an amount of Rs.40,000/- and there is no

decision on merit. Learned counsel further submitted that

a proper application was filed before the court below to

condone the absence of the complainant as she was laid up

due to severe fever.

3. From the impugned order, it can be seen that the

learned Magistrate issued the order on the ground that in

spite of the specific direction to the complainant to be

present and to adduce oral evidence on the date of the

impugned order, she has not turned up and no evidence

CRA 601 OF 2010

:-2-:

was adduced. But from the order, it appears that no

reason is assigned by the learned Magistrate to dismiss the

petition filed by the complainant to excuse her absence.

From the cause title, it appears that the case pertains to the

year 2008 and it is also borne out from the records that the

cheque in question covers an amount of Rs.40,000/-. Under

the above factual back ground, without assigning reason for

rejecting the application of the complainant to excuse her

absence, the order passed by the learned magistrate under

Section 256(1) of Cr.P.C. appears to be not correct and the

learned Magistrate ought to have granted one more

opportunity to the complainant to prosecute the appeal. At

the same time, it is also relevant to note that the

complainant was absent in spite of the specific direction for

her presence and the application for excusing the absence

was not accompanied by any certificate showing the illness,

if any. Under the above circumstances, I am of the view

that this appeal can be disposed of on terms, which will be

CRA 601 OF 2010

:-3-:

sufficient to meet the ends of justice.

In the result, this appeal is disposed of setting

aside the order dated 15.1.2010 in S.T.No.3379 of 2008 of

the Court of the Judicial Magistrate of First Class,

Ottappalam on condition that the appellant/complainant

deposits a sum of Rs.1000/- (Rupees One Thousand only) in

the court below. Accordingly, the appellant/ complainant is

directed to appear before the court below on 27.4.2010 and

the court below is directed to restore the complaint on file

on satisfaction that the complainant has deposited a sum of

Rs.1000/- and to proceed with the complaint in accordance

with law and procedure and to dispose of the same on

merit. Out of Rs.1000/-, which will be deposited, Rs.500/-

shall be given to the accused and the remaining shall be

deposited into the State Exchequer.

This Criminal Appeal is disposed of as above.





                                       V.K.MOHANAN,
MBS/                                        Judge.

CRA 601 OF 2010

                   :-4-: