Kerala High Court
K.J.Devassy vs A.Mohammedali on 15 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM CRL A No. 1144 of 2003() 1. K.J.DEVASSY, MANAGING PARTNER, ... Petitioner Vs 1. A.MOHAMMEDALI, C/O.M.A.B.TANNERY, 365, ... Respondent 2. A.MOHAMMEDALI, THE PARTNER, CASTLE 3. STATE OF KERALA, REPRESENTED BY THE For Petitioner :SRI.DINESH MATHEW J.MURICKEN For Respondent : No Appearance The Hon'ble MR. Justice K.R.UDAYABHANU Dated :15/10/2007 O R D E R K.R.UDAYABHANU, J --------------------------------------------- Crl.A.No.1144 of 2003 --------------------------------------------- Dated this the 15th day of October, 2007 JUDGMENT
The appellant is the complainant who had initiated
proceedings under Section 138 of the Negotiable Instruments
Act. The accused stands acquitted under Section 256(1) of
Crl.P.C. as the complainant was absent. It is submitted that the
lapse was on account of the wrong noting of the posting date.
2. In the circumstances, the order of the court below is
set aside. The court below is directed to permit the appellant to
further proceed with the matter and dispose of the case on
merits. The court below shall issue fresh summons to the
accused. The appellant shall appear before the court below on
12.11.2007.
The appeal is allowed.
K.R.UDAYABHANU,
JUDGE
csl