IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1496 of 2007()
1. T.S.RAMASWAMY
... Petitioner
Vs
1. K.KRISHNAKUMAR
... Respondent
For Petitioner :SRI.ASHIM.M.V.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :04/04/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1496 of 2007
---------------------------------------------
Dated this the 4th day of April, 2007
O R D E R
Revision petitioner is the complainant who had initiated
proceedings under Section 138 of the Negotiable Instruments
Act and the same stands dismissed under Section 204(4) of the
Code of Criminal Procedure.
2. It is the case of the revision petitioner that on account
of wrong noting of the posting date he could not be present in
the court in time. 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 Additional Chief Judicial Magistrate Court,
Ernakulam on 25.4.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl