IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2807 of 2008()
1. M/S.SUPER COAT PAINTS (PVT) LTD
... Petitioner
Vs
1. T.P.MURALEEDHARAN
... Respondent
For Petitioner :SRI.V.N.RAMESAN NAMBISAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/08/2008
O R D E R
V. RAMKUMAR , J.
==========================
Crl.R.P. No. 2807 of 2008
==========================
Dated this the 20th day of August, 2008.
ORDER
The petitioner, who is the complainant in S.T. No. 331 of 2005
on the file of the Judicial First Class Magistrate-IV, Kozhikode in a
prosecution under Section 138 of the Negotiable Instruments Act,
1881 involving two cheques one for Rs.15,000/- and another for
Rs.2850/-, challenges the order dated 07.05.2008 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.
2. 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 S.T. No. 331 of 2005 shall stand
restored to file. The petitioner shall appear before the court below,
without any further notice, on 01.09.2008, by which time the
petitioner shall have taken all steps for the further progress of the
complaint.
This Crl.R.P. is disposed of as above.
Dated this the 20th day of August, 2008.
V. RAMKUMAR, JUDGE.
rv