High Court Kerala High Court

Zakeer H. vs K.G.Yohannan on 30 June, 2010

Kerala High Court
Zakeer H. vs K.G.Yohannan on 30 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1158 of 2010()


1. ZAKEER H., AGED 36 YEARS,S/O.HASSAN -
                      ...  Petitioner

                        Vs



1. K.G.YOHANNAN, THEKKUNILKUNNATHIL,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

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

 Dated :30/06/2010

 O R D E R
                    V.K.MOHANAN, J.
                  -----------------------------
                  Crl.A.No.1158 of 2010
                ---------------------------------
          Dated this the 30th day of June 2010


                     J U D G M E N T

This is an appeal preferred by the complainant in a

prosecution for an offence under Sec.138 of the N.I.Act,

challenging the order under Sec.256(1) of Cr.P.C.

2. The learned counsel for the appellant submitted

that a mistake committed by the clerk of the counsel

appearing for the complainant in the court below in noting

the actual posting date of the case and hence when the case

was taken on 18.4.2009 neither the complainant nor the

counsel was present and as such the learned Magistrate

acquitted the accused stating that the absence of the

complainant is willful.

3. In the impugned order the learned Magistrate has

elaborately stated the data’s and particulars which are

Crl.A.No.1158 of 2010

: 2 :

sufficient to gather the sheer negligence on the part of the

complainant. The case was taken on file as

C.C.No.813/2007 of the court of Judicial First Class

Magistrate-I, Adoor and subsequently it was made over to

the present trial court. On receiving the case, the case was

refiled as C.C.No.20/2008. As per the order impugned the

case was called in the open court on 9.1.2009 thereafter

from 7.2.2009 onwards it was being posted for adducing the

evidence of the complainant. On 7.2.2009 when the case

was called, complainant was absent and there was no

representation and no application was also moved. Then

the court issued notice to the complainant and the case was

adjourned to 13.2.2009 for adducing evidence. Thus, when

the case was called on 13.2.2009, the complainant was

again absent and no evidence was adduced. Again it was

adjourned to 20.2.2009 and 6.3.2009. Subsequently, on

these two occasions also, complainant was not present. On

13.3.2009 and 20.3.2009 again the case was adjourned for

Crl.A.No.1158 of 2010

: 3 :

adducing evidence with a specific direction to the

complainant that he should be present and finally posted on

15.4.2009. On 15.4.2009 when the case was called,

complainant was absent and notice was issued to the

complainant as last chance and finally the case was posted

for complainant’s evidence on 18.4.2009. On 18.4.2009 also

the complainant was absent though the accused was

present. On 18.4.2009 he was also not represented by the

counsel and no application was moved. From the above

details it is crystal clear that the complainant is sheer

negligent and he had not availed the opportunities

generously given by the court below to adduce evidence

even though it was for the complainant to prosecute the

matter vigilantly if he is sincere with his case. But in the

present case, though several opportunities are given, the

complainant willfully not appeared before the court and no

evidence was adduced.

4. It appears that an affidavit is filed by the counsel

Crl.A.No.1158 of 2010

: 4 :

appearing for the complainant in the court below, which will

only explanation with respect to the non-appearance of the

complainant on 18.4.2009. There was no explanation as to

why the complainant failed to appear on the previous

posting dates which I indicated earlier. Therefore I find no

reason to interfere with the order passed by the court

below.

Accordingly, there is no merit in the appeal, the

same deserved to be dismissed and I do so.

V.K.MOHANAN, JUDGE.

Jvt