IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 1149 of 2002()
1. SUNNY S/O. EDATTUKARAN MATHEW,
... Petitioner
Vs
1. RAVEENDRANATH S/O. VAZHAPPALLI
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :10/08/2007
O R D E R
K.R.UDAYABHANU, J
-----------------------------------------
Crl.A.No.1149 of 2002
-----------------------------------------
Dated this the 10th day of August, 2007
JUDGMENT
The proceedings initiated under Section 138 of the
Negotiable Instruments Act was dismissed at the threshold by the
court below on the ground that no document authorising power of
the executant of the attorney to execute the power of attorney
has been produced.
2. I find that the complaint is not to be rejected for the
above reason. The matter can be looked into at the subsequent
stage if the authority is disputed. The order of the court below is
set aside. The court below is directed to permit the petitioner to
further pursue the matter. The matter is posted before the court
below on 10.9.2007.
The criminal appeal is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl
K.R.UDAYABHANU, J
Crl.A.No.1149/2002
JUDGMENT
10th August 2007