High Court Kerala High Court

Sri.Kaladharan K.K. vs Sri.Biju Sreedharan Nair on 25 February, 2009

Kerala High Court
Sri.Kaladharan K.K. vs Sri.Biju Sreedharan Nair on 25 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6023 of 2009(Q)


1. SRI.KALADHARAN K.K., I-B, JOMER
                      ...  Petitioner

                        Vs



1. SRI.BIJU SREEDHARAN NAIR,
                       ...       Respondent

                For Petitioner  :SRI.JOHN K.GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :25/02/2009

 O R D E R
                         M.N. KRISHNAN, J
                       -----------------------
                  W.P.(C)No. 6023 OF 2009
                 ---------------------------------
            Dated this the 25th day of February, 2009


                             JUDGMENT

This petition is filed for a direction to the Judicial Magistrate

of First Class -IV Ernakulam to reconsider Ext. P1 petition after

setting aside Ext. P2 order. Ext. P1 application is one for sending

the cheques Exts. P1 and P2 in the case for an opinion of a

handwriting expert. Unfortunately the complainant was not

represented and as there was no representation, it was

dismissed. The learned counsel would submit that it was not an

intentional laches, but though the matter was entrusted to a

junior lawyer, he did not represent and that resulted in the

dismissal of the petition. I think interest of justice requires

consideration of that Ext. P1 application on merits.

Therefore I set aside Ext. P2 order and I direct the learned

Magistrate to consider Ext. P1 application in accordance with law.

M.N. KRISHNAN,JUDGE

vkm