Kerala High Court
Muhammed vs State Represented By Public … on 1 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2138 of 2007()
1. MUHAMMED, AGED 46, S/O.MOOSAKURUKKAL,
... Petitioner
Vs
1. STATE REPRESENTED BY PUBLIC PROSECUTOR,
... Respondent
2. MOIDEEN, S/O.MOHAMMED,
For Petitioner :SMT.RINCI ANTONY.T
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :01/06/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 2138 OF 2007
=================================
Dated this the 1st day of June 2007
O R D E R
The revision petitioner/complainant in C.C. No. 257/2006 who
had initiated proceedings under Section 138 of the Negotiable
Instruments Act which was dismissed under Section 204(3) Cr.P.C, has
sought for setting aside the same. The revision petitioner has sought
for an opportunity to further proceed with the matter.
2. In the circumstances, the order of the court below is set aside.
The court below is directed to permit the petitioner to further pursue
the matter. The revision petitioner shall appear before Judicial First
Class Magistrate-I, Perintalmanna on 18.06.2007.
The Crl.R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
rv