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