IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 1556 of 2003()
1. K.P.MUSTHAFA, S/O.ERAMULLAN,
... Petitioner
Vs
1. V.K.PAVITHRAN, GOLDSMITH, RESIDING
... Respondent
2. THE STATE OF KERALA REP. BY
For Petitioner :SMT.DAISY THAMPI
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :09/04/2008
O R D E R
A.K.BASHEER, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Crl.A.No.1556 OF 2003
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of April 2008
JUDGMENT
This appeal which is at the instance of the complainant
in a prosecution under Section 138 of the Negotiable
Instruments Act is directed against the order of acquittal
passed by the court below under Section 256 of the Code of
Criminal Procedure.
2. Having perused the materials available on record, I
am satisfied that the appellant is entitled to get one more
opportunity to prosecute his case.
Therefore, the impugned order is set aside. The court
below shall restore the complaint on file and dispose it of in
accordance with law.
(A.K.BASHEER, JUDGE)
jes