High Court Kerala High Court

Varghese vs Desan on 31 March, 2009

Kerala High Court
Varghese vs Desan on 31 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 105 of 2003()


1. VARGHESE S/O. CHOWALLUR CHERUNNI
                      ...  Petitioner

                        Vs



1. DESAN, S/O. INIPPULLY VASU MULLASSERY
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.RAJIT

                For Respondent  :SRI.K.ANAND

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

 Dated :31/03/2009

 O R D E R
                         V.K.MOHANAN, J.
                  -----------------------------------
                  Crl.Appeal No.105 of 2003 - A
                  ---------------------------------
             Dated this the 31st day of March, 2009

                          J U D G M E N T

Challenging an order passed by the court below under

Section 256(1) of Cr.P.C, acquitting the accused in a prosecution

for offence punishable under Section 138 of the Negotiable

Instruments Act, the complainant preferred this appeal.

2. It is stated that there was no willful laches or

negligence from the part of the complainant in appearing before

the court below on the date of the impugned order, but he was

bitten by a mad dog and consequently, an application was filed

to excuse his absence on that day and the same was not

considered. Therefore, it is prayed that an opportunity may be

granted to the complainant to prosecute the complaint.

3. I have heard the learned counsel appearing for the

appellant as well as the respondent.

4. The case No.329/2000 is instituted upon a private

complaint preferred by the appellant for the offence punishable

under Section 138 of the Negotiable Instruments Act with the

Crl.Appeal No.105 of 2003 – A

2

allegation that a cheque which issued by the accused for an

amount of Rs.27,000/- was dishonoured for want of sufficient

funds in the account of the accused. According to the appellant,

he was vigilantly prosecuting the complaint from the date of

cognizance. It is his further case that on 10.5.2002, when he

was going to the court to attend the case, he was bitten by a

mad dog and as a result of which he had undergone treatment

and the said fact was informed to his counsel. Consequently, his

counsel moved an application as M.P.No.7789/2002 to excuse his

absence wherein the above reason was shown. The learned

counsel for the appellant made available to me a certified copy of

the order. On a perusal of the said petition, it can be seen that

his absence was sought to be condoned on the above ground.

5. Going by the impugned order it can be seen that the

case was taken on file on 5.5.2000 and the accused entered

appearance on 3.2.2001. It is also discernible from the order

that the complainant has failed to appear before the court. Thus

the case was adjourned to 10.5.2002 as the last chance for the

appearance of the complainant for recording his evidence. On

Crl.Appeal No.105 of 2003 – A

3

that day, the complainant is absent. Going by the above

reasoning of the court below, it appears that the learned

Magistrate has issued such an order as the case pertains to the

year 2000 wherein the date of offence is shown as early as on

1.3.1999. Therefore, it cannot be said that the order of the court

below is incorrect or illegal. However, it is brought to my notice

that the absence of the complainant was due to unavoidable

situation and hence arrangement was made by way of an

application to excuse his absence which was considered by the

court below, but rejected. It is not a case where there is no

representation at all, even though the complainant was absent.

The absence was also not willful, but due to the reason which is

beyond his control. It is also to be considered that the amount

involved is a sum of Rs.27,000/- and because of the impugned

order there is no decision on merit. Under the above

circumstances, I am of the view that an opportunity can be given

to the complainant to prosecute the complaint and to have a

decision on merit, but of course subject to terms.

Crl.Appeal No.105 of 2003 – A

4

6. In the result, the judgment dated 10.5.2002 in case

No.329/2000 on the file of the Judicial First Class Magistrate

Court, Chavakkad is set aside, on condition that complainant

paying a sum of Rs.1,000/- to the court below, out of which

Rs.500/- shall be given to the accused and Rs.500/- shall be

deposited to the State exchequer.

7. Accordingly, this appeal is allowed directing the parties

to appear before the court below on 30.4.2009 on which date the

court below is directed to take the complaint and on satisfaction

regarding the payment of the amount as directed above, the

court is further directed to proceed with the complaint and

dispose of the same on merit, as expeditiously as possible, as the

case pertains to the year 2000.

V.K.MOHANAN,
JUDGE.

bkn/-