High Court Kerala High Court

M/S.Fashion Fabrics vs M/S.Sona Apparels on 12 February, 2009

Kerala High Court
M/S.Fashion Fabrics vs M/S.Sona Apparels on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 309 of 2009()


1. M/S.FASHION FABRICS, POST OFFICE,
                      ...  Petitioner

                        Vs



1. M/S.SONA APPARELS, PAINATH HOUSE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.S.R.DAYANANDA PRABHU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/02/2009

 O R D E R
                         V. RAMKUMAR, J.
                * * * * * * * * * * * * * * * * * *
                     Crl.R.P. NO. 309 of 2009
                * * * * * * * * * * * * * * * * * *
            Dated, this the 12th day of February, 2009

                               ORDER

The complainant in S.T. No. 2228 of 2008 on the file of the

J.F.C.M. V, Ernakulam is the revision petitioner. The complaint was

filed under Sec. 138 of the Negotiable Instruments Act, 1881 and

was originally instituted before the Chief Judicial Magistrate Court,

Ernakulam. It was subsequently transferred to the J.F.C.M. V,

Ernakulam. The learned Magistrate has as per the impugned order

dated 17-10-2008 dismissed the complaint under Sec. 204 (4)

Cr.P.C. for the reason that process fee has not deposited. The

petitioner has a grievance that process fee had been deposited

along with the complaint. At any rate, the petitioner did not deserve

a dismissal of the complaint for the aforesaid reason. The learned

Magistrate ought to have given the petitioner an opportunity to

remit the process fee, in case, no process fee was deposited.

Accordingly, the impugned order is set aside and S.T. No. 2228 of

2008 shall stand restored to file and shall be disposed of in

accordance with law. The petitioner shall appear before the court

Crl.r.P. No. 309 of 2009 -:2:-

below without any further notice on 26-2-2009 by which time he

shall be ready for the further progress of the complaint. Since the

dismissal was at the pre-cognizance stage, notice to the accused is

dispensed with in this Revision.

Dated this the 12th day of February, 2009.

Sd/-V. RAMKUMAR,
(JUDGE)

/true copy/

ani.