IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 237 of 2000()
1. JOY PULIPPRAVILA
... Petitioner
Vs
1. WILSON THOMAS
... Respondent
For Petitioner :SRI.V.AJITH NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :04/04/2008
O R D E R
A.K.BASHEER, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Crl.R.P.No.237 OF 2000
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of April 2008
ORDER
This revision petition is at the instance of the complainant
in a prosecution under Section 138 of the Negotiable
Instruments Act.
The complaint was dismissed by the court below under
Section 256(1) of the Code of Criminal Procedure since the
complainant was absent on February 2, 2000. Petitioner has
raised various contentions in support of his plea that the mishap
occurred because of the mistake in noting the correct date of
posting. Yesterday when this case came up for consideration,
neither the petitioner nor his counsel was present. Today also
there is no representation. Therefore, the Crl.R.P. is dismissed
for non-prosecution.
(A.K.BASHEER, JUDGE)
jes