IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3047 of 2008()
1. A.NELSON, S/O.APPAVU NADAR,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
For Petitioner :SRI.G.P.SHINOD
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/09/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.R.P.No.3047 of 2008
= = = = = = = = = = = = = =
02.09.2008
ORDER
The petitioner, who is the complainant in C.C.No.382 of 2005 on
the file of the J.F.C.M-V, Neyyatinkara in a prosecution under Section
138 of the Negotiable Instruments Act, 1881 involving a cheque for a
sum of Rs.24,500/- challenges the order dated 26.3.2008 passed by
the learned Magistrate dismissing the complaint under Section 204(4)
Cr.P.C for the absence of the petitioner/complainant and also for the
failure to remit process fee.
There might have been some latches on the part of the
petitioner/complainant in not taking steps at the right time.
However, he did not deserve a dismissal of his complaint.
Accordingly, the impugned order is set aside and C.C.No.382 of 2005
shall stand restored to file. The petitioner shall appear before the
court below, without any further notice, on 19.09.08 by which time
he shall have taken all steps for the further progress of the complaint.
Dated this the 2nd day of September, 2008.
V. RAMKUMAR, JUDGE
sj