High Court Kerala High Court

A.S.Praful Kumar vs M/S.A.J.Automobiles & … on 10 April, 2007

Kerala High Court
A.S.Praful Kumar vs M/S.A.J.Automobiles & … on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1565 of 2007()


1. A.S.PRAFUL KUMAR, S/O.APPUKUTTAN NAIR,
                      ...  Petitioner

                        Vs



1. M/S.A.J.AUTOMOBILES & ENGINEERING WORKS,
                       ...       Respondent

2. SRI.GANESH, M/S A.J.AUTOMOBILES &

3. STATE OF KERALA REP.BY

                For Petitioner  :SRI.M.R.SUDHEENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :10/04/2007

 O R D E R
                             K.R.UDAYABHANU, J

                        ---------------------------------------------

                            CRL.R.P.No.1565 of 2007

                         ---------------------------------------------

                    Dated this the 10th day of April, 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) of

the Code of Criminal Procedure.

2. It is submitted that the revision petitioner could not

take steps and appear before the court below on account of a

wrong noting of the posting date. 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. Revision

petitioner shall appear before the court below on 30.4.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl