IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 1784 of 2004()
1. V.K.GOPINATHAN NAIR, S/O.KUMARAN NAIR,
... Petitioner
Vs
1. T.R.BALAKRISHNAN, S/O. RAMAN,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.C.C.THOMAS (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :12/11/2010
O R D E R
M.L. JOSEPH FRANCIS, J.
- - - - - - - - - - - - - - - - - - - - - - - - - -
Crl.A. No. 1784 of 2004
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of November, 2010
JUDGMENT
This appeal is filed by the complainant in C.C.No. 1365 of
2003 on the file of the Judicial First Class Magistrate Court,
Kothamangalam against the order of acquittal dt. 21.2.2004.
That was a case filed by the complainant against the first
respondent for the offence punishable under Section 138 of the
N.I. Act involving a cheque for Rs. 2 lakhs. On 21.2.2004, the
accused was acquitted under Section 256(1) Cr.P.C. as the
complainant was not present either in person or by pleader.
2. Heard learned counsel for the appellant and the learned
Public Prosecutor.
3. The learned counsel for the appellant submitted that the
complainant was present on several posting dates after the
posting of the case for evidence. The learned counsel for the
Crl.A. No. 1784 of 2004
2
appellant submitted that the complainant and his counsel noticed the
posting date as 29.2.2004 instead of 21.2.2004. The learned counsel
submitted that the accused was also absent on 21.2.2004.
3. Under Section 256 Cr.P.C, three courses are open to the
Magistrate where the complainant is absent on the date of hearing; (i)
to acquit the accused or (ii) adjourn the case for a future date or (iii)
to dispense with the attendance of the complainant and proceed with
the case. An order under Section 256 of the Code of Criminal
Procedure, which operates as a final order barring a fresh complaint
should be passed after proper application of mind and sound exercise
of judicial discretion. The order should show the wide discretion that
vested in the Court had properly been exercised.
4. Since the complainant had been present on several posting
dates, the acquittal of the accused for non-appearance of the
complainant on one date is not proper. Under the above circumstances
it would be just and reasonable to set aside the order of acquittal.
Crl.A. No. 1784 of 2004
3
7. Accordingly this appeal is allowed. The order in C.C.No.
1365 of 2003 on the file of the Judicial First Class Magistrate ,
Kothamangalam dt. 21.2.2004 acquitting the accused under Section
256(1) Cr.P.C. is set aside and that complaint is restored to file. The
learned Magistrate is directed to proceed with the case in accordance
with law. The parties are directed to appear before that Court on
21.12.2010 for further proceedings.
(M.L. JOSEPH FRANCIS)
Judge
tm