IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2719 of 2008()
1. KOCHUPENNU, GOURIKUTTY,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. JOSE, S/O ANTONY,
3. CHELLAMMA, W/O KRISHNANKUTTY,
4. INDIRA, W/O RAJU PULITHOOKIL VEEDU,
5. AMBILY, W/O PUSHPAKARAN, CHITOOR,
6. PRASAD, W/O KRISHNANKUTTY,
7. PALRAJ, S/O PARAMANANDAM,
8. DANIEL, S/O DAVID, VATTAKANAM VEEDU,
9. SHAJI, S/O NANU, PUTHUPARAMBIL VEEDU,
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/08/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.R.P.No.2719 of 2008
= = = = = = = = = = = = = =
27.08.2008
ORDER
The petitioner, who is the complainant in S.T.No.971 of 2007 on
the file of the J.F.C.M, Peermade alleging offences punishable under
Sections 143,147,447,506(1),323,342 and 427 read with 149 IPC,
challenges the order dated 25.4.08 passed by the learned Magistrate
dismissing the complaint under Section 204(4) Cr.P.C for the absence
of the petitioner/complainant and also for the failure on the part of
the complainant to remit process fee.
There might have been some latches on the part of the
petitioner/complainant in not taking steps at the right time.
However, she did not deserve a dismissal of her complaint.
Accordingly, the impugned order is set aside and S.T.No.971 of 2007
shall stand restored to file. The petitioner shall appear before the
court below, without any further notice, on 16.09.08, by which time
she shall have taken all steps for the further progress of the
complaint.
Dated this the 27 thday of August, 2008.
V. RAMKUMAR, JUDGE
sj