Kerala High Court
M/S Plastek vs Salim on 28 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 848 of 2007()
1. M/S PLASTEK, REP. BY MR.G.R.KURUP,
... Petitioner
Vs
1. SALIM, PROPRIETOR,
... Respondent
2. STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.M.K.DILEEPAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :28/02/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 848 OF 2007
=================================
Dated this the 28th day of February 2007
O R D E R
The revision petitioner, who is the complainant in S.T. No.
376/2004, had initiated proceedings under section 138 of the
Negotiable Instruments Act. The same was dismissed under section
204(4) Cr.P.C as he happened to be absent in the court. The accused
had not appeared till then. It is submitted that there was no wilful
negligence on the part of the complainant/revision petitioner.
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. He shall appear before Judicial First Class
Magistrate-III, Kochi on 28.03.2007.
The Crl. R.P is allowed accordingly.
K.R. UDAYABHANU, JUDGE.
RV