IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 588 of 2000()
1. M/S.INTEGRATED FINANCE COMPANY
... Petitioner
Vs
1. SREELATHA KUMARI.T.R
... Respondent
For Petitioner :SRI.M.BALAGOVINDAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :06/09/2007
O R D E R
K.R.UDAYABHANU, J
-----------------------------------------
Crl.R.P.No.588 of 2000
-----------------------------------------
Dated this the 6th day of September, 2007
O R D E R
The revision petitioner is the complainant in the proceedings
initiated under Section 138 of the Negotiable Instruments Act
which stands dismissed under Section 204(4) Crl.P.C. as the
complainant did not furnish the correct address of the accused.
The petitioner has sought for an opportunity to permit him to take
the required steps.
2. In the circumstances, the order of the court below is
set aside permitting the petitioner to further proceed with the
matter. The petitioner shall appear before the court below on
5.10.2007.
The criminal revision petition is allowed as above.
K.R.UDAYABHANU,
JUDGE
csl