Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Krishna Kumar Gupta vs Mohammed Jaros And Anr.
2002 Latest Caselaw 1227 Del

Citation : 2002 Latest Caselaw 1227 Del
Judgement Date : 5 August, 2002

Delhi High Court
Krishna Kumar Gupta vs Mohammed Jaros And Anr. on 5 August, 2002
Equivalent citations: 2003 CriLJ 102, 99 (2002) DLT 504
Author: M A Khan
Bench: M A Khan

JUDGMENT

Mahmood Ali Khan, J.

1. This petition is filed under Section 482 Cr.P.C.

for quashing the order of an Additional Sessions Judge, Karkardooma Courts, Delhi dated 22.8.2000 passed in a revision petition whereby he has set aside the order of a Metropolitan Magistrate dated 16.10.1999 and has restored the criminal complaint which was dismissed in default.

2. The facts are simple. The respondent filed a complaint for prosecution of the petitioner for committing offence under Section 138 of the Negotiable Instrument Act. It was fixed before the Magistrate on 16.10.1999 on which date the complainant did not attend hearing. Learned Magistrate dismissed the complaint. This order was challenged by the respondent in a revision petition preferred before the Additional Sessions Judge. The Additional Sessions Judge though agreed with the petitioner accused that revision petition was not maintainable but was of the view that the court in

exercise of the power vested by Section 397 Cr.P.C. may examine the legality and propriety of any findings, sentence and order so it can also look into any illegality of the proceeding by an inferior court. He held that the order impugned in the revision petition revealed an illegality and the defect in procedure and it suffered from manifest error in law which had resulted in the miscarriage of the justice. Therefore, he set aside the order dated 16.10.1999 and restored the complaint and directed the trial court to proceed with its trial in accordance with law.

 

 3. The petitioner is aggrieved and has filed the
instant petition. Counsel for the petitioner has argued
that the complaint was dismissed in default by the learned
Magistrate     in  exercise  of  the  power  given  by  Section    256
of    the    Cr.P.C.     and  upon  dismissal  of  the  complaint    the accused  stood  acquitted  and  not  discharged.     He  urged  that only     an     appeal     to  the  High  Court  will   lie     against     the order     of    acquittal    and    resort  to    the    revision    under Section     397  Cr.P.C.     before  the  Additional  Sessions  Judge was  without  jurisdiction,     it  was  argued  that  the  order  of the     learned     Additional  Sessions  Judge     entertaining     the revision    petition    against  an  order  which  was    appellable and  restoring  the  criminal  complaint,   is  patently  illegal, erroneous  and  without  jurisdiction. 
 

 4.    He     had     cited      Guest Kleen Williams Ltd. v.

Muralilal 1984 RLR 32 where a Division Bench of this court held that against an order of dismissal of a complaint under Section 256 of the Cr.P.C. only an appeal lies. He also referred to the judgment of Shri M.M.S. Bedi v.

Union Territory of Chandigarh and Anr. 1986 Vol. 79 PLR

687;  Vinod Kumar v. State of Punjab 1999(4) Recent
Criminal  Reports  469;     and  a  judgment  of  Himachal  Pradesh
High    court    in   H.P. Agro Industries Corporation Ltd. v.
M.P.S. Chawla 1997(2) Crimes 591 in support of his argument
that the dismissal of the complaint under Section 256 of
the Cr.P.C. resulted In acquittal of the accused and an
appeal and not the revision, will be the remedy to
challenge it. Counsel, therefore, urged that the
Additional Sessions Judge has erroneously exercised
jurisdiction which did not vest in him for setting aside
the order and this has resulted in miscarriage of justice.
5. Counsel for respondent initially justified the
order of the Additional Sessions Judge impugned in this
petition on the ground that it was not in accordance with
the    law    laid    down  by  the  Supreme    Court     in     Associated
Cement Co. Ltd. v. Keshvanand     and    a
judgment of the Division Bench of this court in  Shiv
Kumar v. Mohd. Saghir and Ors. 1997 JCC  but finally
conceded that technically speaking revision did not lie
against the order of dismissal of a complaint under
Section 256 Cr.P.C. in view of the consistent view held
by the courts that dismissal resulted in acquittal of the
accused and against the acquittal only an appeal would be
the appropriate legal remedy to challenge it. However, he
submitted that in view of the order of the Additional
Sessions Judge, by which the order of the Magistrate was
set aside and the complaint was restored, the respondent
could not prefer the appeal, therefore, the appellant may
be given liberty to challenge the order of the Magistrate
in an appropriate proceeding. 
 

 I    need    not  advert  much  on  the  question    whether

the order of the dismissal of a complaint passed in exercise of powers vested by Section 256 of the Cr.P.C. amounted to the acquittal of the accused and only an appeal may be filed against such an order of acquittal before the superior court of appeal in view of the constant view of this court and other High Court on this question cited by the counsel for the petitioner. The counsel for the respondent has also not raised any quarrel on the proposition of law laid down in the cited judgments.

6. The complaint was dismissed by the Magistrate by order dated 16.10. 1999 which is as under:-

"16.10.1999

Present: Complainant is absent.

 Accused on                     bail            with
Cl.Mr.U.B  Chaurasia  and  Mr.R.S.Yadav. 
 

It is 2.22 P.M. Despite several calls since morning, none has appeared on behalf of the complainant. It appears that the complainant is not interested in pursuing the case.

In the circumstances, the case is hereby dismissed in default. Accused is discharged. Pile be consigned to R.R."

This order was passed under Section 256 of the Cr.P.C., which is extracted below : --

"Non-appearance or death of complainant...............

(1) If the summons has been issued on complaint and on the day appointed for the appearance of the accused, or any day subsequent thereto to which the hearing may be adjourned, the complainant does not appear, the Magistrate shall notwithstanding anything hereinbefore contained, acquit the accused unless for some reason he thinks it proper to adjourn the hearing of the case to some other day:

Provided that where the complainant is represented by a pleader or by the officer conducting the prosecution or where the Magistrate is of opinion that the personal attendance of the complainant is not necessary, the Magistrate may dispense with his attendance and proceed with the case.

(2) The provisions of Sub-section (1) shall, so far as may be, apply also to cases where the non-appearance of the complainant is due to his death".

7. A bare perusal of this Section makes it explicitly clear that it gives option to the Magistrate either to dismiss the complaint or to adjourn the case for some reason if the Magistrate thought it proper to adjourn the hearing. The Supreme Court examined this provision in Associated Cement Co. Ltd. v. Keshavanand (supra). It enunciated the law as under:- -

"Reading the Section in its entirety would reveal that two constraints are imposed on the Court for exercising the power under the section. First is, if the Court thinks that in 'a situation it is proper to adjourn the hearing then the Magistrate shall not acquit the accused. Second is, when the Magistrate considers that personal attendance of the complainant is not necessary on that day the Magistrate has the power to dispense with his attendance and proceed with the case. When the Court notices that the complainant is absent on a particular day the Court must consider whether personal attendance of the complainant is essential on that day for the progress of the case and also whether the situation does not justify the case being adjourned to another date due to any other reason. If the situation does not justify the case being adjourned the Court is free to dismiss the complaint and acquit the accused. But if the presence of the complainant on that day was quite unnecessary then resorting to the step of axing down the complaint may not be a proper exercise of the power envisaged in the section. The discretion must, therefore, be exercised judicially and fairly without impairing the cause of administration of criminal justice".

 A     similar     view  was  earlier   taken  by  a     Division

Bench     of     this     court  in  shiv  Kumar   v.       Mohd. Saghir     and Ors.  (supra).     The  case  law  cited  above,   thus,   show  that the     Magistrate     is  not  bound  to  dismiss  a     complaint     for non-appearance     of     the     complainant       under     Section     256 Cr.P.C.       and  he  has  to  adopt  one  or  the  other  course  open to     him  in  passing  appropriate  order.     He  has  to     exercise his    discretion    judicially.    I  need  not  dwell  further    on this     question  since  it  would  require  consideration  of  the contention    of    the  respondent  on  merit  which  the    present petition    being    not  an  appeal  against  the  order  would    be inappropriate  to  be  dealt  with  by  this  court. 
 

  8.    Counsel     for     respondent  has  contended     that     the respondent    may  be  given  liberty  to  challenge  the  order  of the    learned  Magistrate  dated  16.10.1999  in  an  appropriate appeal     or  any  other  proceeding  needs  consideration.       The respondent    filed    a  revision  petition  against    the    order which    the  learned  Additional  Sessions  Judge,     entertained and       accepted       it     erroneously     in       exercise       of       his jurisdiction     which     did     not     vest  in     him.        Indeed    the respondent  had  resort  to  a  wrong  remedy  but  he  was  granted the  relief  by  a  superior  court.     But  at  the  same  time,  the petitioner     had  appropriate  legal  remedy  by  way  of    appeal for    challenging  the  order  of  the  learned  Magistrate.        If he    had   a    right    to  file  appeal  he  can    exercise     it    in accordance  with  law  for  which  no  permission  is  needed  from the  court. 
 

 9. For the reasons stated above the impugned order
of the Additional Sessions Judge dated 22.08.2000 is not
sustainable in law, It is without jurisdiction. It
resulted in miscarriage of justice. It is, therefore, set
aside. However, the respondent may, if so advised, file

an     appeal     against     the  order  of  the     learned     Magistrate dated  16.10.1999  in  accordance  with  law. 
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter