High Court Kerala High Court

T.K.Santhan vs State Of Kerala Represented By on 28 February, 2007

Kerala High Court
T.K.Santhan vs State Of Kerala Represented By on 28 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 897 of 2007()


1. T.K.SANTHAN, S/O KOCHUGOVINDAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.C.D.DILEEP

                For Respondent  : No Appearance

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

 Dated :28/02/2007

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

               =================================

                        CRL. R.P. NO. 897 OF 2007

               =================================

              Dated this the 28th day of February 2007




                                    O R D E R

The revision petitioner, who is the complainant in C.C.

No.744/2006, has initiated proceedings under section 138 of the

Negotiable Instruments Act. The court below dismissed the same

under section 204(4) Cr.P.C. It is submitted that the omission

was on account of the mistake on the part of the clerk of the

counsel.

In the circumstances, the order dismissing the complaint is

set aside. The court below is directed to permit the petitioner to

further pursue the matter. He shall appear before Judicial First

Class Magistrate, Thrissur on 28.03.2007.

The Crl. R.P is allowed accordingly.

K.R. UDAYABHANU, JUDGE.

RV